IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31062 of 2010
TUNA GARA @ HARI GOBOND GARA
Versus
STATE OF BIHAR
-----------
04/ 07.09.2010 Petitioner is in jail custody since 10.3.2008 i.e.
for 2 ½ years, yet his trial has not been concluded.
In the circumstances, this Court deems it
expedient to know from the trial court and the prosecution
agency about the time within which the trial of the
petitioner shall be over.
Let the Joint Registrar, Monitoring Cell, F.T.C.
seek report from the trial court and the prosecution agency
about the time within which the trial of the petitioner shall
be over and submit report.
Put up under the same heading after receipt of
the report.
Arjun/ ( V. N. Sinha, J.)