IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33035 of 2011
Pappu Kumar
Versus
The State Of Bihar
-----------
02 14.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It would appear from perusal of the impugned order
that learned 4th Additional Sessions Judge, Muzaffarpur has
passed the impugned order without perusing the case diary on
account of pressure given to him by the learned counsel for the
petitioner.
Considering the aforesaid, this petition stands
disposed off with a direction to the learned 4th Additional
Sessions Judge, Muzaffarpur to pass a fresh order in B.P.
No.974/2011, after perusing the case diary of Paroo P.S. Case
No.119/2011, within three weeks from the date of receipt of this
order.
Let a copy of this order be communicated to the
learned 4th Additional Sessions Judge, Muzaffarpur through
FAX at the cost of the petitioner.
Kamlesh (Hemant Kumar Srivastava, J.)