IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30243 of 2010
Arun Chaudhary
Versus
State Of Bihar
----------------------------------
4. 19.10.2011 The Superintendent of Police, Bhojpur, Ara was
directed to appear personally and file his show cause but he
has not appeared. The show cause which was filed appears at
Flag ‘Y’. The Court does not want to take notice of it unless
he appears personally before the Court.
Simultaneously, let the learned trial Judge report
back immediately as to why he was adjourning the hearing of
Sessions Trial No. 692 of 2008 arising out of Udwantnagar
P.S.Case No. 95 of 2008 for more than a month when the
accused were already in custody and why he was not
proceeding against the jail authority for non-production of the
accused persons. He shall further explain as to why this Court
should not make an entry in his personal records about his
incompetence to preside over the court to administer justice on
account of the above counts.
The learned trial Judge must also report as to
whether the witnesses who had been produced under arrest and
had been admitted to bail by him, had been examined or not.
The copy of this order be transmitted to the trial
court, i.e., Fast Track Court-V, Bhojpur, Ara, in the above
noted case through fax at the cost of the Court and the court
2
below shall reply to the contents of the present order by return
fax, whereafter, this petition shall again come up before me.
Kanth ( Dharnidhar Jha, J.)