High Court Patna High Court - Orders

Baban Kumar vs State Of Bihar &Amp; Ors on 25 August, 2010

Patna High Court – Orders
Baban Kumar vs State Of Bihar &Amp; Ors on 25 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.8026 of 2009
             BABAN KUMAR, son of Sri Lal Babu Ram, resident
             of village Diyawan, P.S.Karai Pasurai,
             District-Nalanda.
                               Versus
          1. STATE OF BIHAR
          2. Dhanteras Prasad, son Nagina Cope.
          3. Nagina Gope, son of late Sanichar Gope.
          4. Mithilesh Prasad, son of Nagina Gope.
          5. Ravi Shankar Prasad, son of Nagina Gope.
          6. Batis Prasad, son of Nagina Gope.
                                      -----------

2 25.08.2010 The petitioner had sought for

quashing of the order of trial Court by

which he allowed defence to examine one

witness on its behalf. However, he fairly

admits that the said witness has been

examined and therefore, his grievance no

longer survives. It has been submitted

that without any reason the matter is

pending before the court below even though

all the witnesses have been examined and

the case has been closed. Therefore, he

prays that the matter be concluded at the

earliest.

It is expected that the Magistrate

would bring to an end to the proceeding as

expeditiously as possible.
2

With these observations, the

application is disposed off.

Let the order be communicated to

J.M. Ist Class, Hilsa in seisin of G.R. No.

36 of 2001 (Hilsa (Karai Pasurai) P.S. Case

No. 08 of 2001).

Bibhash ( Anjana Prakash, J.)