High Court Patna High Court - Orders

Ravi Shankar Thakur @ Bambam … vs State Of Bihar &Amp; Anr on 5 October, 2010

Patna High Court – Orders
Ravi Shankar Thakur @ Bambam … vs State Of Bihar &Amp; Anr on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.36138 of 2010
                   RAVI SHANKAR THAKUR @ BAMBAM THAKUR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

02. 5.10.2010 Learned senior counsel representing the petitioner

categorically asserts that the learned Sessions Judge has wrongly

recorded in his order that the complainant Priya alias Rani Devi was

physically present in the court. The said fact has been denied in para 10

of the bail application.

Let the District & Sessions Judge, Gaya categorically give a

report to this Court in light of allegation which has been made against

him with regard to the order recorded by him.

List on receipt of such a report.

rkp                                            ( Ajay Kumar Tripathi, J.)