IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31221 of 2010
SAHENDRA SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 27.08.2010 This is an application for enquiry under Section 340 of
the Cr.P.C. The alleged offence which is said to have been done
in course of hearing under Cr. Misc. No. 21671 of 2010 before
Hon’ble Justice Mandhata Singh who had been pleased to grant
anticipatory bail to the O.P. No.2 Kishore Singh @ Shyam
Kishore Sharma vide order dated 5.7.2010 as passed by his
Lordships in that Cr. Miscellaneous case.
In the circumstance, on obtaining orders of Hon’ble the
Chief Justice, it may be placed before the same Bench.
( C. M. Prasad, J.)
Ravi/-