IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35257 of 2010
LALAN PASWAN @ RITLAL
Versus
STATE OF BIHAR
-----------
3 25.1.2011 By order dated 24.9.2010 a report from the
Court of Addl. Sessions Judge (F.T.C-II), Aurangabad in
Sessions Trial No. 5 of 2010 arising out of Madanpur
P.S. Case No. 166 of 2008 was called for regarding the
stage of case as well as expected period for conclusion of
the trial. Till date report has not been received.
Call for an explanation from the learned
Additional Sessions (F.T.C. II), Aurangabad as to why
report has not been sent till date as per direction dated
24.9.2010. The report must be received within a period
of 15 days from the date of receipt of copy of this order.
Let this order be communicated on the cost
being paid by the petitioner.
Prakash ( Rakesh Kumar, J.)