High Court Patna High Court - Orders

Sri Haridwar Pandey vs The State Of Bihar &Amp; Ors on 7 July, 2010

Patna High Court – Orders
Sri Haridwar Pandey vs The State Of Bihar &Amp; Ors on 7 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.3790 of 2010
                     Sri Haridwar Pandey (Advocate) aged 82 years, S/o Late
                     Sri R.D. Pandey, permanent resident of Village-Baghakol,
                     P.S. Ara Mufassil of Bhojpur District, but presently residing
                     at Laxmi Bhawan, South Patliputra Colony, Patna-800013.
                                                               ..........Petitioner.
                                                  Versus
                     1. The State of Bihar through Vigilance Commissioner,Patna.
                                                  ................. Respondents.

                                                 -----------

6. 07. 07. 2010. The petitioner is ready to face trial if the same is

conducted in accordance with law, though, some specification is

also there on his behalf, but without caring the same the Court will

decide the case after trial in accordance with law, patients hearing

be given to this petitioner. In any case, earlier direction made by

this Court or Hon’ble Supreme Court shall not be violated.

With this observation, this petition is dismissed.

        m.p.                                  ( Mandhata Singh, J.)