High Court Patna High Court - Orders

Narendra Kumar Singh @ Nagendra … vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Narendra Kumar Singh @ Nagendra … vs State Of Bihar on 27 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30989 of 2010
     NARENDRA KUMAR SINGH @ NAGENDRA SINGH @ NEGI SINGH @ NAGO
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3. 27.10.2010 The report of the Judicial Magistrate, Lakhisarai

appearing at Flag ‘A’ indicates that Barhaiya P.S.Case No. 51 of

2002 ( G.R. No. 461 of 2002) is not being committed on

account of non-production of two accused. Accused Vikas

Kumar Singh is in Central Jail, Beur, Patna, in connecting with

S.K. Puri Police Station Case No. 9 of 2004, whereas other

accused, the present petitioner, is confined in District Jail, Patna,

in connection with S.K.Puri Police Station Case No. 26 of 2001.

Let a report be called for from the Sessions Judge,

Patna as to what is the stage of the above noted two cases which

are pending in Patna jurisdiction so that further orders could be

passed as regards non-production of the two accused and other

accused before the Judicial Magistrate.

To be listed after receipt of the report from the

Sessions Judge, Patna.

        Kanth                                        ( Dharnidhar Jha, J.)