IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8026 of 2009
BABAN KUMAR, son of Sri Lal Babu Ram, resident
of village Diyawan, P.S.Karai Pasurai,
District-Nalanda.
Versus
1. STATE OF BIHAR
2. Dhanteras Prasad, son Nagina Cope.
3. Nagina Gope, son of late Sanichar Gope.
4. Mithilesh Prasad, son of Nagina Gope.
5. Ravi Shankar Prasad, son of Nagina Gope.
6. Batis Prasad, son of Nagina Gope.
-----------
2 25.08.2010 The petitioner had sought for
quashing of the order of trial Court by
which he allowed defence to examine one
witness on its behalf. However, he fairly
admits that the said witness has been
examined and therefore, his grievance no
longer survives. It has been submitted
that without any reason the matter is
pending before the court below even though
all the witnesses have been examined and
the case has been closed. Therefore, he
prays that the matter be concluded at the
earliest.
It is expected that the Magistrate
would bring to an end to the proceeding as
expeditiously as possible.
2
With these observations, the
application is disposed off.
Let the order be communicated to
J.M. Ist Class, Hilsa in seisin of G.R. No.
36 of 2001 (Hilsa (Karai Pasurai) P.S. Case
No. 08 of 2001).
Bibhash ( Anjana Prakash, J.)