IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27211 of 2010
DHANANJAY KEWAT, S/o Shiv Jee Kewat.
Versus
THE STATE OF BIHAR
-----------
03. 23.08.2010 Learned counsel for the petitioner is
permitted to make necessary correction in the prayer
portion of the petition.
It has been submitted that even though the
case was committed to the Court of Sessions on
17.02.2010 but till date the charges have not been
framed.
Call for an explanation from 2nd Additional
Sessions Judge, Hilsa, Nalanda in connection with
S.Tr. No. 179 of 2010 arising out of Chandi P.S. Case
No. 230 of 2009 in this regard. The same must be
submitted within three weeks.
Put up on receipt of the explanation.
(Anjana Prakash, J.)
Vikash/-