High Court Patna High Court - Orders

Chunnu Sharma @ Dharmendra Sharma … vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Chunnu Sharma @ Dharmendra Sharma … vs The State Of Bihar on 20 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.3931 of 2011
     CHUNNU SHARMA @ DHARMENDRA SHARMA @ DHARMENDRA KR.
                                 Versus
                         THE STATE OF BIHAR
                                -----------

2. 20.04.2011 Call for a report from the Chief Judicial

Magistrate, Jehanabad in connection with Ghosi P.S.

Case No. 180 of 2009, as to why till date the case has

not been committed to the court of session especially

in view of the submission that on two occasions even

though the petitioner was taking to Jehanabad jail

and he was returned to the Beur jail for this progress.

He should also explain as to what is the

obstruction in committing the case to the court of

sessions even in the absence of the petitioner.

      Fahad.                                   ( Anjana Prakash, J.)