IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21232 of 2010
Sakal Paswan
Versus
State Of Bihar
-----------
6 20.07.2011 Perused the affidavit filed on behalf of the
State as well as the letter dated 6th April, 2011 of 6th
Additional Sessions Judge, Motihari kept at flag ‘A’.
In view of the aforesaid the period for
disposal of the S.T. No. 88 of 2009 is extended by
further six months. It is expected from the
Superintendent of Police, East Champaran at Motihari
that he will ensure that the prosecution witnesses
(including the official witnesses) are produced before
the Court on the date fixed. Let, the trial court also
take every step in accordance with law.
Spd/- ( Dr. Ravi Ranjan, J.)