IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2401 of 2011
Yasho Mukhiya
Versus
The State Of Bihar
-----------
4 29.06.2011 Heard learned counsel for the petitioner and
perused the report kept at Flag ‘X’.
It has been stated in the report that
prosecution is not producing witnesses on the date
fixed and the matter has remained pending for
examination of prosecution witnesses.
Let an affidavit be filed on behalf of the
Superintendent of Police, Darbhanga to explain the
situation.
Put up after three weeks on the assigned date.
Let a copy of this order be handed over to
the learned counsel appearing for the State for needful.
Spd/- ( Dr. Ravi Ranjan, J.)