High Court Patna High Court - Orders

Arun Chaudhary vs State Of Bihar on 19 October, 2011

Patna High Court – Orders
Arun Chaudhary vs State Of Bihar on 19 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.30243 of 2010
                                       Arun Chaudhary
                                             Versus
                                       State Of Bihar
                                ----------------------------------

4. 19.10.2011 The Superintendent of Police, Bhojpur, Ara was

directed to appear personally and file his show cause but he

has not appeared. The show cause which was filed appears at

Flag ‘Y’. The Court does not want to take notice of it unless

he appears personally before the Court.

Simultaneously, let the learned trial Judge report

back immediately as to why he was adjourning the hearing of

Sessions Trial No. 692 of 2008 arising out of Udwantnagar

P.S.Case No. 95 of 2008 for more than a month when the

accused were already in custody and why he was not

proceeding against the jail authority for non-production of the

accused persons. He shall further explain as to why this Court

should not make an entry in his personal records about his

incompetence to preside over the court to administer justice on

account of the above counts.

The learned trial Judge must also report as to

whether the witnesses who had been produced under arrest and

had been admitted to bail by him, had been examined or not.

The copy of this order be transmitted to the trial

court, i.e., Fast Track Court-V, Bhojpur, Ara, in the above

noted case through fax at the cost of the Court and the court
2

below shall reply to the contents of the present order by return

fax, whereafter, this petition shall again come up before me.

Kanth                                       ( Dharnidhar Jha, J.)