High Court Patna High Court - Orders

Dhananjay Kewat vs The State Of Bihar on 23 August, 2010

Patna High Court – Orders
Dhananjay Kewat vs The State Of Bihar on 23 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.27211 of 2010
              DHANANJAY KEWAT, S/o Shiv Jee Kewat.
                              Versus
                       THE STATE OF BIHAR
                             -----------

03. 23.08.2010 Learned counsel for the petitioner is

permitted to make necessary correction in the prayer

portion of the petition.

It has been submitted that even though the

case was committed to the Court of Sessions on

17.02.2010 but till date the charges have not been

framed.

Call for an explanation from 2nd Additional

Sessions Judge, Hilsa, Nalanda in connection with

S.Tr. No. 179 of 2010 arising out of Chandi P.S. Case

No. 230 of 2009 in this regard. The same must be

submitted within three weeks.

Put up on receipt of the explanation.

(Anjana Prakash, J.)
Vikash/-