High Court Patna High Court - Orders

Vijay Kumar Singh vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Vijay Kumar Singh vs State Of Bihar on 22 September, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26942 of 2010

VIJAY KUMAR SINGH, Son of Deo Kumar Singh, R/O Village Belha, P.S. Phulparas, District
Madhubani
……..Petitioner

Versus

THE STATE OF BIHAR
……..Opposite Party

02/- 22.09.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in the complaint case and as it

appears from order of Sessions Judge, he has referred the materials

available, but turns the tables towards trial court to pass the impugned

order. During enquiry, it appears that Sessions Judge has given

adequate liberty to the petitioner to avail the remedy before the court

below.

Considering the facts and circumstances, this application

stands disposed of with a liberty and direction to the petitioner to

appear before the court below, who shall pass appropriate order in the

spirit of order passed by learned Sessions Judge.

Praveen                                                         (Akhilesh Chandra,J.)