IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.568 of 2010
SUNIL PANDEY @ NARENDRA KUMAR PANDEY .
Versus
THE STATE OF BIHAR & ORS .
-----------
2. 16.06.2010 Heard leaned Counsel for the petitioner and Mr. P.
Tekriwal for the State.
There is no occasion for this Court to consider the matter
on merits in view of the stand taken by Mr. Tekriwal upon
instruction that the State has no objection to the disposal of this
writ application in similar terms as I.A. No. 1199 of 2010 in Cr.
Appeal No. 874 of 2009 disposed today itself on a similar issue.
All conditions imposed therein with regard to the mode, method,
manner and time of transportation shall strictly be adhered to
presently also with only exception granted to the State upon its
own request with respect to the aspect of Parta Military Force
only.
The writ application stands disposed.
Let a copy of this order be handed over to the Counsel for
the petitioner and the State.
Let this order be communicated by fax to the
Superintendent of Jail, Sasaran and the District Magistrate,
Rohtas at the cost to be deposited by the petitioner.
Snkumar/- (Navin Sinha,J.)