High Court Patna High Court - Orders

Randhir Kumar vs The State Of Bihar on 7 July, 2008

Patna High Court – Orders
Randhir Kumar vs The State Of Bihar on 7 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10207 of 2008
                             RANDHIR KUMAR
                                 Versus
                           THE STATE OF BIHAR
                             -----------

4/ 7.7.2008 By order dated 20.5.2008 Xerox copy of bail

petition filed on behalf of the petitioner Randhir

Kumar i.e.Bail petition No. 1800 of 2007 before Ist

Additional Sessions Judge, Vaishali at Hajipur as also

bail petition filed on behalf of the petitioner before

the Chief Judicial Magistrate, Vaishali at Hajipur in

connection with Patepur P.S.Case No. 21 of 2007 were

called for. By the said order initial copy of remand of

the petitioner indicating his age was also called for.

From the office note it appears that Xerox

copy remand order and the Xerox copy of bail petition

filed before the Magistrate has been received but the

Xerox copy of bail petition filed before Ist Additional

Sessions Judge, Vaishali at Hajipur has not yet been

received.

Issue reminder to Ist Additional Sessions

Judge, Vaishali at Hajipur for sending the Xerox copy

of bail petition i.e. Bail Petition No. 1800 of 2007

(disposed of on 12.3.2008) filed on behalf of the

petitioner Randhir Kumar to this court without delay

and put up after receipt of the same.

      Tahir/-                             ( Shyam Kishore Sharma, J. )