IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.8568 of 2011
Kanhaiya Prasad
Versus
The State Of Bihar
----------------------------------
3. 21.9.2011 Call for an explanation from the Superintendent of
Police, Saran at Chapra as to why he should not be proceeded for
causing wilful disobedience of the order of this Court dated
30.3.2011 in this case inasmuch as by the aforesaid order he was
directed to submit an action taken report as with regard to
production of the witnesses in connection with S.Tr.No. 30/2010
arising out of Amnaur P.S.Case No. 103/2007 but the same has not
received in this court till today.
Such explanation of the Superintendent of Police,
Saran at Chapra must be received in this Court within a period of
two weeks from the date of receipt of this order.
List this case immediately on receipt of the report or
expiry of aforesaid period of two weeks which ever is earlier.
Let a copy of this order along with earlier order of
this Court dated 30.3.2011 and report at Flag-‘A’ of the court
below be sent to Superintendent of Police, Saran at Chhapra
forthwith.
(Mihir Kumar Jha,J.)
Surendra/