High Court Patna High Court - Orders

Chhote Singh vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Chhote Singh vs The State Of Bihar on 16 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.26717 of 2011
                            Chhote Singh, S/o Late Suresh Singh.
                                             Versus
                                      The State of Bihar
                                        ------------------

02. 16.08.2011 Learned counsel for the petitioner is permitted to

make correction in the prayer portion with regard to Presiding

Officer of the Court.

Call for a detailed report from the Additional

Sessions Judge-II, Nalanda at Biharsharif about the present

stage of trial and the likely time to be consumed in its

conclusion in connection with S.Tr. No. 424 of 2011 arising out

of Complaint Case No. 32(C)/2009. The same must be

submitted within three weeks.

Put up on receipt of the report.

In the meanwhile, the Officer In-charge of Silao P.S.

Nalanda is directed to make an inquiry as to whether Sunita

Devi daughter of Subhash Paswan originally of Giridih and

presently residing near Highway Bypass, Silao P.S. and Sunita

Devi wife of Kalindra Singh of Village Deopura, Post-Mora, P.S.

Rahui, District-Nalanda and Sunita Devi wife of Sanjay Manjhi

of Village- Damankhandha, P.S.-Nalanda, District-Nalanda at

present residing in Dak Bunglow Road, Harnaut in the house of

Chote Singh son of Suresh Singh are the same person. The

verification shall be done by making a discreet inquiry in the

matter from the residents residing on the locality as mentioned

above.

Vikash/-                                           (Anjana Prakash, J.)