IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17838 of 2010
JWALA PASWAN
Versus
THE STATE OF BIHAR & ORS
-----------
2. 09.11.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The limited prayer in this application is for a direction to
dispose of the appeal preferred by the petitioner against the
order of punishment dated 24.2.2010.
It is submitted that the petitioner has raised several
issues of law in his appeal. These are matters to be considered
by the Appellate Authority.
Let the appeal of the petitioner be disposed by a reasoned
and speaking order dealing with all issues of law and facts
preferably within a maximum period of three months from the
date of receipt and/or presentation of a copy of this order.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)