IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33357 of 2011
Rabi Ranjan Rai, S/o Late Bacchu Rai, R/o Vill. Dullam
Chak, P.S. Chauri, Distt. Bhojpur
Versus
The State Of Bihar
----------------------------------
03/ 14.10.2011 In the light of the report of the O.S.D.
dated 13.10.2011, this petition is disposed of
directing the trial court (Additional Sessions Judge-
III, Bhojpur at Ara) to frame the charges against two
accused persons in custody on 18.10.2011 and to
proceed with Sessions Trial No. 407 of 2010, arising
out of Sikarhatta P.S. Case No. 24 of 2003 so as to
conclude the same as early as possible, in any case
within nine months from the date of the report dated
13.10.2011.
Let the O.S.D. monitor the trial and ensure
its conclusion within the time indicated in his report.
Let this order be communicated to the trial
court through fax by the office of this Court.
Arjun/ ( V. N. Sinha, J.)