High Court Patna High Court - Orders

Ambika Prasad Gupta vs State Of Bihar Thru.D.M.&Amp; Anr on 12 July, 2010

Patna High Court – Orders
Ambika Prasad Gupta vs State Of Bihar Thru.D.M.&Amp; Anr on 12 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. WJC No.577 of 2010
                                  AMBIKA PRASAD GUPTA
                                              Versus
                            STATE OF BIHAR THRU.D.M.& ANR
                                             ---------

02/ 12.07.2010 In my view, the petitioner should have moved quashing

application against the orders dated 10.3.2010 and 14.5.2010 passed

by learned Addl. Sessions Judge FTC III, Madhepura in Sessions trial

no.94 of 2003. The petitioner is granted liberty to convert this

application into one appropriate application.

In case, the petitioner converts this application into

appropriate application, he would be at liberty to move the appropriate

court for early hearing of the matter as well.

           shahid                                                    (S.P.Singh, J)