High Court Patna High Court - Orders

Girija Kumari @ Girija Devi vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Girija Kumari @ Girija Devi vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28873 of 2009
                                Girija Kumari @ Girija Devi
                                            Versus
                                    The State Of Bihar
                                          ---------

3 25.10.2011 Supplementary affidavit has been filed on behalf of the

petitioner.

Learned Addl. Public Prosecutor submits that for verification

of the submissions of learned counsel for the petitioner, perusal of

lower court record is essential. I am fully in agreement with the

submission of learned Addl. Public Prosecutor.

Call for the lower court record of Sessions Trial no. 305/2005

from the court of Addl. Sessions Judge IV, Buxar so as to reach this

court within one month.

List this matter immediately after receipt of the aforesaid

record under the same heading.

In the meantime, further proceedings of Sessions Trial no.

305/2005 pending in the court of Addl. Sessions Judge IV, Buxar shall

remain stayed in respect of the petitioner till further order of this court.

Shahid                                     ( Hemant Kumar Srivastava,J)