IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7848 of 2009
CHANDAN SAH
Versus
STATE OF BIHAR
with
Cr.Misc. No.7849 of 2009
RABIN SAHNI
Versus
STATE OF BIHAR
-----------
7. 23.06.2010 Perused the report at Flag ‘P’ stating therein
that Sessions Case in question has been disposed of by 9th
of April 2010.
That being so, the order of this court dated
19.5.2010 as with regard to direction to the District and
Sessions Judge, Samastipur is recalled.
The District and Sessions Judge however in
future is expected to be more careful in taking into
account the directions given by this Court as with regard
to expeditious disposal of the case.
With the aforementioned observation, the
record of this case is consigned.
kanchan (Mihir Kumar Jha, J.)