IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26717 of 2011
Chhote Singh, S/o Late Suresh Singh.
Versus
The State of Bihar
------------------
02. 16.08.2011 Learned counsel for the petitioner is permitted to
make correction in the prayer portion with regard to Presiding
Officer of the Court.
Call for a detailed report from the Additional
Sessions Judge-II, Nalanda at Biharsharif about the present
stage of trial and the likely time to be consumed in its
conclusion in connection with S.Tr. No. 424 of 2011 arising out
of Complaint Case No. 32(C)/2009. The same must be
submitted within three weeks.
Put up on receipt of the report.
In the meanwhile, the Officer In-charge of Silao P.S.
Nalanda is directed to make an inquiry as to whether Sunita
Devi daughter of Subhash Paswan originally of Giridih and
presently residing near Highway Bypass, Silao P.S. and Sunita
Devi wife of Kalindra Singh of Village Deopura, Post-Mora, P.S.
Rahui, District-Nalanda and Sunita Devi wife of Sanjay Manjhi
of Village- Damankhandha, P.S.-Nalanda, District-Nalanda at
present residing in Dak Bunglow Road, Harnaut in the house of
Chote Singh son of Suresh Singh are the same person. The
verification shall be done by making a discreet inquiry in the
matter from the residents residing on the locality as mentioned
above.
Vikash/- (Anjana Prakash, J.)