IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12307 of 2010
KAILASH PRASAD BHAGAT SON OF AYODHYA LAL BHAGAT, RESIDENT
OF VILLAGE AND POST OFFICE AND POLICE STATION BIRPUR,
DISTRICT SUPAUL .... PETITIONER
Versus
STATE OF BIHAR
-----------
2. 9.12.2010 The petitioner has sought quashing of the order
dated 8.2.2010 passed by the Additional Sessions Judge,
F.T.C.4th, Supaul in Criminal Revision No.193 of 2005, by
which he has upheld the order dated 25.6.2005 passed by
the Sub Divisional Judicial Magistrate, Birpur, Supaul in
Birpur P.S. case No.127 of 2004.
Since the petitioner has sought quashing on
disputed questions of fact, I am not inclined to interfere in
the matter.
The application is dismissed.
The Sessions Judge, Supaul is directed to look into
the matter as to why Criminal Revision No.193 of 2005 was
finally disposed of only on 8.2.2010 i.e. almost after five
years. He should take appropriate steps for holding a
meeting with the other Judicial Officers that such matters are
not kept pending without any reasonable cause.
Let the order be communicated to the Sessions
Judge, Supaul through fax.
Narendra/ ( Anjana Prakash, J. )