IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39191 of 2010
Ram Chandra Das
Versus
State Of Bihar
-----------
2 18.08.2011 Call for a report from the Sessions Judge, Samastipur, why
the matter in hand remained pending for consecutive eleven years
unattended. He is further directed to take action against P.O.s / employees
responsible for the same. The learned Sessions Judge is further directed to
ensure that no case on this score should remain pending furthermore.
Pendency of any case will be taken as a lapse on his part.
Learned counsel for the petitioner is directed to implead the
informant as O.P. No.2 in course of the day.
Issue notice to Opposite Party No.2 under registered cover with
A/D as well as ordinary process, for which requisites etc. must be filed
within two weeks, failing which this application shall stand rejected without
further reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
Till appearance of O.P. No.2, further proceeding be stayed.
Let a copy of this order be communicated to the court below
through Fax at the cost of the petitioner.
Call for original as well as supplementary case diary of
Bibhutipur P.S. Case No. 46 of 1997 from the court of learned Sri A.K.
Gond, Judicial Magistrate, Ist Class, Roserra and list the matter after receipt
of the same.
(Aditya Kumar Trivedi,J.)
PN