Patna High Court – Orders
Jai Kant Yadav vs The State Of Bihar on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44332 of 2010
Jai Kant Yadav, son of Sri Sidheshwar Yadav resident of village-
Gobar Bigha, P.S. Hilsa, District- Nalanda
Versus
THE STATE OF BIHAR
-----------
10/ 25.03.2011 Counsel for the petitioner states that all the
prosecution witnesses have been examined and the case
has been closed for argument.
In the light of the statement made by the counsel
for the petitioner, this application is disposed of directing
the trial court to dispose of the trial as early as possible, in
any case within one month from the date of receipt/
production of a copy of this order before the trial court.
Let this order be communicated to the court of
A.D.J. F.T.C.-I, Patna in connection with S. Tr. No. 1612
of 2008 arising out of Phulwarisarif P.S. Case No. 188 of
2007 through fax by the office of this Court.
Arjun/ ( V. N. Sinha, J.)