IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.33975 of 2011
Santosh Yadav
Versus
The State Of Bihar
-----------
2/ 17.10.2011 Call for a detailed report/explanation from the 3rd
Additional Sessions Judge, Bhojpur, Ara, about the present stage of
trial in Sessions Trial No.425 of 2010. He should also give the exact
reasons as to why not a single witness has been examined till date.
The report must reach this court within three weeks.
In the meanwhile, the Trial Court is directed to send a
list of the witnesses fixing specific dates for their examination along
with a copy of this order to the Superintendent of Police, Bhojpur,
who is directed to ensure the attendance of the witnesses on the date
fixed so that there is no further delay in the trial.
JA/- (Anjana Prakash,J.)