IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.577 of 2010
AMBIKA PRASAD GUPTA
Versus
STATE OF BIHAR THRU.D.M.& ANR
---------
02/ 12.07.2010 In my view, the petitioner should have moved quashing
application against the orders dated 10.3.2010 and 14.5.2010 passed
by learned Addl. Sessions Judge FTC III, Madhepura in Sessions trial
no.94 of 2003. The petitioner is granted liberty to convert this
application into one appropriate application.
In case, the petitioner converts this application into
appropriate application, he would be at liberty to move the appropriate
court for early hearing of the matter as well.
shahid (S.P.Singh, J)