IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33731 of 2011
Umesh Pandey
Versus
The State Of Bihar
----------------------------------
3. 15.10.2011 Call for an explanation from the Director FSL as
to why it has not sent any report with regard to the contents
of one tin box which it has received pertaining to the present
case.
The Trial Court (1st Additional Sessions Judge,
Bettiah, West Champaran) is directed to send a list of the
witnesses fixing specific dates for production of the
witnesses along with a copy of this order in connection with
Trial No. 30 of 2009 arising out of Raxaul Railway P.S. Case
No. 10 of 2009, to the Superintendent of Police, Bettiah, and
the Superintendent of Police, Bettiah is directed to ensure
production of the witnesses on the date so fixed by the Trial
Court so that there is no further delay in trial.
( Anjana Prakash, J.)
S.Ali