High Court Patna High Court - Orders

Amod Tiwari @ Amod Kumar Tiwari vs The State Of Bihar & Ors on 4 August, 2011

Patna High Court – Orders
Amod Tiwari @ Amod Kumar Tiwari vs The State Of Bihar & Ors on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. WJC No.763 of 2011
                     Amod Tiwari @ Amod Kumar Tiwari
                                  Versus
                         The State Of Bihar & Ors
                               -----------

3 04.08.2011 A supplementary affidavit has been filed on

behalf of the petitioner.

Petitioner has also filed the certified copy of the

order dated 23rd July, 2011 in Sessions Trial No. 370 of

2010/222 of 2011 (State Vs. Amod Tiwari) passed by the

Additional District & Sessions Judge, II, Gopalganj fixing

8th August, 2011 as the date for framing of the charge.

It is submitted on behalf of the petitioner that on

an earlier writ application filed by the petitioner vide Cr.

W.J.C. No. 384 of 2010 this Court by order dated 3rd

January, 2011 directed that the proceedings of the cases

shall be taken after disposal of the petition to be filed by

the petitioner pursuant to the above order. It is further

submitted that the said petition was filed, however,

without disposing of the said petition the Court below is

proceeding in the matter.

Learned counsel for the State prays for time to

seek instructions in the matter.

As prayed for, let this case be placed on 18th

August, 2011 at the top of the list under the same

heading.

Till the aforesaid date, the further proceeding in
the Court below shall not proceed.

Let the order be communicated to the Court of

Additional District & Sessions Judge, II, Gopalganj in

connection with Sessions Trial No. 370 of 2010/222 of

2011 (State Vs. Amod Tiwari) through FAX on the cost

being deposited by the petitioner.

Manish/-                          ( Shailesh Kumar Sinha,J.)