IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.944 of 2009
Hitlal Das
..Petitioner
Versus
The State Of Bihar Through the Vigilance
...Opposite party
-----------
02. 24.06.2011 Petitioner seeks quashment of the order dated
29.4.2009, passed by learned Special Judge, Patna in Spl. Case
No. 28/08(arising out of Vigilance P.S. Case No. 41/08).
An objection was raised with regard to making over
the documents/police papers to the petitioner. Learned court
below found that all the relevant papers have already been
furnished to the accused and fixed the case for framing of
charge. The objection of the petitioner was rejected.
Aforesaid order was passed on 29.4.2009. Adequate
progress at the trial must have been achieved. That is the reason
nobody has appeared on behalf of the petitioner to press this
application.
This Court finds no merit in this application which is
accordingly dismissed.
( Kishore K. Mandal )
hr