IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19250 of 2009
PUNIT BIND @ PUNIT KR.BIND & ANR .
Versus
STATE OF BIHAR .
with
Cr.Misc. No.22195 of 2009
SUGRIV BIND & ORS .
Versus
STATE OF BIHAR .
-----------
05. 25.08.2010 From the report of the Joint Registrar Monitoring Cell, Fast
Track Court dated 25.6.2010 it appears that direction of this Court
contained in order dated 11.3.2010 to conclude the trial within 3-4
months has not yet been complied with on account of non-
production/disappearance of few of the accused persons as also for
failure of the I.O., Sri Brij Nandan Mehta, S.I. posted at town police
station, Sasaram to examine himself as witness.
Let the Joint Registrar Monitoring Cell, Fast Track Court
confirm from the Superintendent of Police, Sasaram as to why Sri Brij
Nandan Mehta has not yet examined himself as witness in Tharthari
P.S. Case No.56 of 2008 and submit report to this Court.
Put up in the next week maintaining its position under the
same heading.
(V.N. Sinha, J.)
Rajesh/