IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5890 of 2011
Nand Kishore Pal
Versus
The State Of Bihar
-----------
04 30.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Let a report be called for from Additional Sessions
Judge-IV, Bhagalpur in connection with Sessions Trial No. 486
of 2010 arising out of Mojahidpur P.S. Case No. 97 of 2009 to
this effect as to how much time would be taken by him in
disposing of above stated Sessions Trial No 486 of 2010 and
furthermore, the learned Additional Sessions Judge-IV,
Bhagalpur should also report the number of injuries, nature of
injuries as well as the part of body of the injured on which the
injuries have been inflected to him. The aforesaid report must
reach to this Court within 15 days from the date of receipt of this
order.
List this matter after receipt of the above stated
report retaining its position.
Shahzad ( Hemant Kumar Srivastava, J.)