IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3931 of 2011
CHUNNU SHARMA @ DHARMENDRA SHARMA @ DHARMENDRA KR.
Versus
THE STATE OF BIHAR
-----------
2. 20.04.2011 Call for a report from the Chief Judicial
Magistrate, Jehanabad in connection with Ghosi P.S.
Case No. 180 of 2009, as to why till date the case has
not been committed to the court of session especially
in view of the submission that on two occasions even
though the petitioner was taking to Jehanabad jail
and he was returned to the Beur jail for this progress.
He should also explain as to what is the
obstruction in committing the case to the court of
sessions even in the absence of the petitioner.
Fahad. ( Anjana Prakash, J.)