Patna High Court – Orders
Shailesh Kumar vs The State Of Bihar on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3701 of 2011
SHAILESH KUMAR
Versus
THE STATE OF BIHAR
-----------
02. 02.02.2011 Call for antecedent report of the petitioner who is
accused in Harnaut P.S.Case No. 183/04 under Section 395 of the
Indian Penal Code. From the Superintendent of Police Nalanda
also call for a report from F.T.C III Biharsharif, where petitioner’s
case is pending being Trial No. 802/ 10 as to the time that would
be taken to conclude the trial .
Keeping in view the fact that the trial of co-accused d
Pankaj Kumar, has already been concluded by F.T.C III Nalanda
and another co-accused Rajiv Ranjan, has apparently being
declared juvenile.
Put up this case immediately after receipt of the same.
Namita ( Navaniti Prasad Singh,J )