IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.W.J.C. No.1233 of 2010
NIRJESH SINGH @ NAGA SINGH
Versus
THE STATE OF BIHAR & ORS.
With
CR.W.J.C. No.1246 of 2010
NIRJESH SINGH @ NAGA SINGH
Versus
THE STATE OF BIHAR AND ORS.
****
/6/ 25 February Let a report be obtained from the Court of
2011
Additional Sessions Judge, II, Barh, Patna, in
connection with S.Tr. No. 263 of 2008 arising out of
Mokama P.S. Case No. 115 of 2004 (Nirjesh Singh @
Naga Singh Vrs. The State of Bihar) whether the
petitioner has made an application before that Court for
his remand and production in Barauni Refinery P.S.
Case No. 473 of 2003 and Begusarai P.S. Case No. 169
of 2003 before the Chief Judicial Magistrate,
Begusarai, and whether any order has been passed on
such an application, if the same was filed.
This writ petition is a habeas corpus
petition, therefore, two weeks’ time is granted to the
State to show, in clear terms, under what authority the
petitioner is confined to jail custody when petitioner
alleges that he is entitled for release on account of
2
furnishing bail bonds in two cases in which he has been
granted bail.
The report, called for from the learned
Additional Sessions Judge, II, Barh, Patna, be faxed so
as to reach this Court within ten days so as to list this
case after two weeks.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
S.A.