High Court Patna High Court - Orders

Hitlal Das vs The State Of Bihar Thru. Vig. on 24 June, 2011

Patna High Court – Orders
Hitlal Das vs The State Of Bihar Thru. Vig. on 24 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. REV. No.944 of 2009
                     Hitlal Das
                                            ..Petitioner
                            Versus
                   The State Of Bihar Through the Vigilance
                                            ...Opposite party
                                               -----------

02. 24.06.2011 Petitioner seeks quashment of the order dated

29.4.2009, passed by learned Special Judge, Patna in Spl. Case

No. 28/08(arising out of Vigilance P.S. Case No. 41/08).

An objection was raised with regard to making over

the documents/police papers to the petitioner. Learned court

below found that all the relevant papers have already been

furnished to the accused and fixed the case for framing of

charge. The objection of the petitioner was rejected.

Aforesaid order was passed on 29.4.2009. Adequate

progress at the trial must have been achieved. That is the reason

nobody has appeared on behalf of the petitioner to press this

application.

This Court finds no merit in this application which is

accordingly dismissed.

( Kishore K. Mandal )
hr