IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25607 of 2011
Gobardhan Bishwas & Anr
Versus
The State Of Bihar
-----------
2/ 08.08.2011 Heard learned counsel for the petitioners, informant and
the State.
Call for a report from the Additional Sessions Judge,
Bagaha, about the present stage of trial in Chautarwa P.S. Case
No.161 of 2009 and the likely time to be consumed in its
conclusion.
The report must reach this court within three weeks.
The Trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Bagaha, who is directed to
ensure the attendance of the witnesses on the date fixed so that there
is no further delay in the trial.
The informant also undertakes to produce his witnesses
on the dates so fixed as per the trial plan.
JA/- (Anjana Prakash,J.)