IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.383 of 2006
SMT.PREMSHILA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
5. 28.02.2011. From the counter affidavit
filed by the Jail Superintendent,
Beur Jail, Patna, it appears that
husband of the petitioner died a
natural death on 01.12.2000 and his
dead body was handed over to the
petitioner on 02.12.2000. It does not
appear from the said counter
affidavit whether information about
the death of the husband of the
petitioner was given to the court
below in connection with the trial in
which he was in jail custody. As
such, it is deemed appropriate to
direct the State counsel to produce
the order-sheet reflecting the steps
taken by the Jail Superintendent in
the trial after the death of the
husband of the petitioner.
Put up after two weeks
maintaining its position in the same
list. Meanwhile, petitioner should
also file reply to the counter affidavit.
P.K.P. (V.N.Sinha,J.)