High Court Patna High Court - Orders

Chunni Singh vs State Of Bihar &Amp; Os on 20 September, 2010

Patna High Court – Orders
Chunni Singh vs State Of Bihar &Amp; Os on 20 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. WJC No.984 of 2010
                              CHUNNI SINGH
                                  Versus
                         THE STATE OF BIHAR & OS
                                 -----------

02/ 20.09.2010 The petitioner has prayed for quashing

of the detention order bearing Memo No. 326

dated 14.06.2010 passed by the District

Magistrate, Lakhisarai whereby he has been

detained under the Provisions of Bihar

Control of Crime Act. His further prayer is

quashing of the confirmation order dated

13.07.2010 passed by the respondent State.

Both the impugned orders have been

challenged by the petitioner on the ground of

complete violation of Section 12 of the Bihar

Control of Crime Act.

Counsel appearing for the State is

directed to seek instruction and file counter

affidavit which two weeks time is allowed.

Put up for admission after two weeks.

(Mridula Mishra, J.)

(Shyam kishore Sharma, J.)
kksinha/-