IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28282 of 2009
Shakil Khan @ Diwan Shakil Khan
Versus
State Of Bihar
-----------
2 15.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
It would appear from perusal of the impugned order
that Sessions Trial No. 12 of 2009 was on the verge of
conclusion whereas Trial No. 304 of 2009 was pending at
premature stage.
Learned counsel for the petitioner assures that he
would furnish the details of present stage of both the cases by
21.09.2011 by filing supplementary affidavit.
List this matter on 21.09.2011 retaining its position.
( Hemant Kumar Srivastava, J.)
Md. Ibrarul