IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.763 of 2011
Amod Tiwari @ Amod Kumar Tiwari
Versus
The State Of Bihar & Ors
-----------
3 04.08.2011 A supplementary affidavit has been filed on
behalf of the petitioner.
Petitioner has also filed the certified copy of the
order dated 23rd July, 2011 in Sessions Trial No. 370 of
2010/222 of 2011 (State Vs. Amod Tiwari) passed by the
Additional District & Sessions Judge, II, Gopalganj fixing
8th August, 2011 as the date for framing of the charge.
It is submitted on behalf of the petitioner that on
an earlier writ application filed by the petitioner vide Cr.
W.J.C. No. 384 of 2010 this Court by order dated 3rd
January, 2011 directed that the proceedings of the cases
shall be taken after disposal of the petition to be filed by
the petitioner pursuant to the above order. It is further
submitted that the said petition was filed, however,
without disposing of the said petition the Court below is
proceeding in the matter.
Learned counsel for the State prays for time to
seek instructions in the matter.
As prayed for, let this case be placed on 18th
August, 2011 at the top of the list under the same
heading.
Till the aforesaid date, the further proceeding in
the Court below shall not proceed.
Let the order be communicated to the Court of
Additional District & Sessions Judge, II, Gopalganj in
connection with Sessions Trial No. 370 of 2010/222 of
2011 (State Vs. Amod Tiwari) through FAX on the cost
being deposited by the petitioner.
Manish/- ( Shailesh Kumar Sinha,J.)