IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44269 of 2008
Rajiv Ranjan Singh @ Dipu Singh, Son of Sri Kishun Singh, Resident of Jaipur, PS Itarhi, District
Buxar ---- Petitioner
Versus
The State Of Bihar ---- Opposite Party
For the State : Mr. P.K. Chaurasia, A.P.P.
-----------
2 2.8.2011 This application is being filed for challenging the order
dated 5.8.2008 by which the Court below has rejected the prayer of
the petitioner to hear Sessions Trial No. 12 of 2004 and Sessions Trial
No. 272 of 2005, side by side. In the case in which the petitioner has
moved the Court i.e. Sessions Trial No. 12 of 2004 is pending for
argument whereas, in Sessions Trial No. 272 of 2005, it is only at the
stage of evidence.
In the circumstances, I find that if the petitioner wants that
the cases should be heard side by side, they ought to have moved
making a prayer that the trial of both the cases should be held side by
side. In the result, I find no illegality in the order impugned.
This application is dismissed.
Sanjay (Sheema Ali Khan, J.)