High Court Jharkhand High Court

Dinanath Bhagat vs State Of Jharkhand on 29 March, 2011

Jharkhand High Court
Dinanath Bhagat vs State Of Jharkhand on 29 March, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Cr. Rev. No. 113 of 2002
                                ...
           Dinanath Bhagat                     ...   ...       Petitioner
                                -Versus-
           The State of Jharkhand             ...    ... Opposite Party.
                                ...
       CORAM :- HON'BLE THE CHIEF JUSTICE.

               For the Petitioner   : - Mr. Rajeeva Sharma, Sr. Advocate
               For the State        : - A.P.P.
                                    ...
5/29.03.2011

While this case was in progress the public prosecutor was
called upon to assist the Court. The public prosecutor drew a blank. She is
handicapped as she has no records with her. She submitted that the office is
not supplying files to her and hence she is not in a position to assist the
Court.

Another public prosecutor, present in Court, submitted that
the office staff is not prepared to fish out the files from the heap of the files
and therefore, they are not getting the assistance from the staff.

Let this order be communicated to the Chief Secretary, State
of Jharkhand to apprise the state of affairs in the office of the public
prosecutor and reply to this Court by Wednesday (30.03.2011) as to why
such things are occurring in the office of the public prosecutor, due to which
public prosecutors are not in a position to assist the Court.

Let this order be communicated through FAX today itself.
Put up this case day after tomorrow (31.03.2011).

(Bhagwati Prasad,C.J.)
APK/Alankar