IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.29613 of 2011
Sonalal Sah
Versus
The State Of Bihar
-----------
2/ 12.09.2011 Call for an explanation from the Special Judge, East
Champaran, Motihari, as to why trial in Unit Case no.10 of 2008 is
not proceeding at the desired speed and what actions have been
taken by him for the same.
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, Motihari,
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.)