High Court Patna High Court - Orders

Sonal Singh vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Sonal Singh vs State Of Bihar on 13 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.18760 of 2010
                         SONAL SINGH
                            Versus
                        STATE OF BIHAR
                         -----------

2 13.08.2010 Call for a report from the Senior

Superintendent of Police, Patna as to why he

has not been able to comply the order of the

trial court of F.T.C.-II, Nawada in Sessions

Trial No. 136 of 2009 arising out of

Bakhtiyarpur P.S. Case No. 160 of 2006.

The Office, while seeking such

report, should annex the order dated 5.4.2010

passed by the court of F.T.C.-II, Nawada on

the bail application of the petitioner.

Such a report must be submitted by

the Senior Superintendent of Police, Patna

within a period of two weeks from the date of

receipt/production of a copy of this order.

List this case on 30th August, 2010

at the top of the list.

Rsh                                           (Mihir Kumar Jha, J.)