High Court Patna High Court - Orders

Gyani Prasad vs State Of Bihar on 6 August, 2010

Patna High Court – Orders
Gyani Prasad vs State Of Bihar on 6 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          D. REF. No.1 of 2008
                           STATE OF BIHAR
                                Versus
                          CHANDAN KUMAR
                                  with
                          D. REF. No.2 of 2008
                           STATE OF BIHAR
                                Versus
                      CHHOTAN KHAN AND ORS
                                  with
                      CR. APP (DB) No.56 of 2008
                          CHANDAN KUMAR
                                Versus
                        THE STATE OF BIHAR
                                  with
                      CR. APP (DB) No.34 of 2008
                            GYANI PRASAD
                                Versus
                           STATE OF BIHAR
                                  with
                      CR. APP (DB) No.36 of 2008
       NANHKUT CHAUDHARY @ SHYAMJI CHAUDHARY @ NANHKUT
                                Versus
                           STATE OF BIHAR
                                  with
                      CR. APP (DB) No.51 of 2008
                           ARBIND KUMAR
                                Versus
                        THE STATE OF BIHAR
                                  with
                      CR. APP (DB) No.59 of 2008
                           CHHOTAN KHAN
                                Versus
                        THE STATE OF BIHAR
                                  with
                      CR. APP (DB) No.116 of 2008
                             SONU KUMAR
                                Versus
                           STATE OF BIHAR
                                  with
                      CR. APP (DB) No.137 of 2008
              PRADEEP KUMAR SAH @ PRADEEP KUMAR
                                Versus
                           STATE OF BIHAR
                               -----------

23 06.08.2010 The original record of the Judicial Magistrate cum-

Principal Magistrate, Rohtas at Sasaram relating to case No.
2

G.R.181 of 2004, J.J.B.No. 484 of 2010 (State of Bihar Vs.

Chandan Kumar and others) is required for consideration of the

report dated 26th July 2010 of the said J.J. Board, as submitted in

these Death References and Appeals.

The District and Sessions Judge, Rohtas at Sasaram is

directed to send the said report by Special Messenger so that the

record is received here and be placed in ,ithe record of the Death

References and the Appeals, before we take up the matter on 9th

August 2010 at 10.15 A.M.

Let this order be communicated through Fax to-day

itself in order to ensure the compliance of the order.



                                       (C. M. Prasad, J)



Jay/                                     (V.N.Sinha,J)