IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.9223 of 2011
Ghanshyam Ram
Versus
The State Of Bihar & Ors.
-----------
2 22.11.2011 Learned counsel for the petitioner submitted that
petitioner had already communicated the mis-happening
wherein under trial prisoner escaped from jail vide letter
no.1077 and 1078 dated 26.06.2010, the date on which
occurrence was committed. But the police, the reasons
best known to him did not recognize and register a case
against the petitioner on information conveyed by his
subordinate.
As such the State is directed to file counter
affidavit on this score within four weeks.
Put up this case after four weeks.
Till then, no coercive step should be taken
against the petitioner in connection with Saharsa Sadar
P.S. Case No.269 of 2010.
PN (Aditya Kumar Trivedi, J.)