High Court Patna High Court - Orders

Narayan Singh vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Narayan Singh vs State Of Bihar on 10 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.38490 of 2010
                          NARAYAN SINGH
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 10.11.2010 Call for a report from the learned Addl.

Sessions Judge-VI, Begusarai, in connection with

S.T. No. 376/09 arising out of Teghra P.S. Case No.

34/08, about the present stage of the trial and the

likely time to be consumed in its conclusion.

The Trial Court is also directed to take

recourse to Section 62 and 66 of Cr.P.C. for

summoning the witnesses.

      Fahad.                             ( Anjana Prakash, J. )