IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33357 of 2011
Rabi Ranjan Rai
Versus
The State Of Bihar
----------------------------------
02/ 27.09.2011 It is submitted by the counsel for the
petitioner that petitioner has been remanded in
connection with Sikrahata P.S. Case No. 24 of 2003
pending in the court of Fast Track Court No.1,
Bhojpur at Ara about one year back, but till date only
charges have been framed and no progress is made in
the trial.
Let the O.S.D. seek report about the time
during which the trial of the petitioner shall be over.
Put up under the same heading after receipt
of the report.
Arjun/ ( V. N. Sinha, J.)