IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29689 of 2010
MAIMUN NESHA wife of Reyazuddin Ansari, Resident of
village-Bari Bazar Mohania, Paswan Toli, P.S -Mohania, Dist-
Kaimur
Versus
STATE OF BIHAR
-----------
3 2.2.2011 This case under Sections 22, 25, 27 and 27(A) of
the N.D.P.S. Act. The Special Judge N.D.P.S Kaimur,
Bhabua is directed to take steps for expediting the trial in
this case occurred on 3.01.2009.
This case requires the examination of official
witnesses and as such in my opinion, steps should be
taken by issuing notice to the witnesses in this case
through the Superintendent of Police, Kaimur so that the
trial is expedited. In view of the fact that the petitioner is
also an accused in a case in Mohania P.S. Case No. 207
of 2006, both trials should be expedited.
This bail application is rejected.
Prakash ( Sheema Ali Khan, J.)