IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40024 of 2010
MAHTAB AHMAD KHAN
Versus
STATE OF BIHAR
-----------
3/ 14.3.2011 I was about to pass an order, which may impinge upon the
integrity of the Presiding Officer of the court, which is hearing S.T.
No. 358 of 2007 but before I do that, I think it proper to seek an
explanation from the officer who passed order dated 23.9.2010 in
the above noted Sessions Trial as to why an entry should not be
made in his personal records that he was being dictated by the
Public Prosecutor and he was not consulting section 231 of the Code
of Criminal Procedure to examine the informant and, thereby
succumbing to the pressure of the Public Prosecution and further
that he is a thoroughly incompetent officer to preside over the Court
of Sessions.
The Registrar General to communicate the order to 2nd
Additional Sessions Judge, Vaishali at Hajipur by Fax at the court’s
cost and list this petition again before me as a tied up matter on 22nd
March, 2011.
Anil/ ( Dharnidhar Jha, J.)