IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19825 of 2011
Pramod Yadav
Versus
The Union of India & Anr.
-----------
02/ 13.07.2011 It has been submitted by the learned
Counsel for the petitioner that there is no
progress in the trial and the case is still in
vacant court.
Call for a report from the learned
Sessions Judge, Muzaffarpur in connection with
D.R.I.(Muzaffarpur) Case No. 4 of 2008 as to
why the case is in vacant court, put up this
case after receipt of the same.
(Shyam Kishore Sharma, J.)
kksinha/-