IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3221 of 2011
ANGURI KHATOON
Versus
THE STATE OF BIHAR AND ORS.
-----------
2. 27.01.2011. Heard.
The petitioner ought not have filed a
Cr.Revision Petition for release from
wrongful confinement because her confinement
is not in capacity of an accused in
connection with Sessions Trial No.782 of
2009. She could, at best, be a witness which
also does not appear a case from her
statement recorded under Section 164 Cr.P.C.
which is attached as Annexure-2 to the
present petition. The petitioner should take
steps for conversion of this petition into
Cr.Writ Jurisdiction Case so that the
petition may be listed before the appropriate
Bench under the orders of Hon’ble the Chief
Justice.
B.Kr. ( Dharnidhar Jha,J.)