High Court Patna High Court - Orders

Kailash Prasad Bhagat vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Kailash Prasad Bhagat vs State Of Bihar on 9 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.12307 of 2010
            KAILASH PRASAD BHAGAT SON OF AYODHYA LAL BHAGAT, RESIDENT
            OF VILLAGE AND POST OFFICE AND POLICE STATION BIRPUR,
            DISTRICT SUPAUL                                  .... PETITIONER
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2. 9.12.2010 The petitioner has sought quashing of the order

dated 8.2.2010 passed by the Additional Sessions Judge,

F.T.C.4th, Supaul in Criminal Revision No.193 of 2005, by

which he has upheld the order dated 25.6.2005 passed by

the Sub Divisional Judicial Magistrate, Birpur, Supaul in

Birpur P.S. case No.127 of 2004.

Since the petitioner has sought quashing on

disputed questions of fact, I am not inclined to interfere in

the matter.

The application is dismissed.

The Sessions Judge, Supaul is directed to look into

the matter as to why Criminal Revision No.193 of 2005 was

finally disposed of only on 8.2.2010 i.e. almost after five

years. He should take appropriate steps for holding a

meeting with the other Judicial Officers that such matters are

not kept pending without any reasonable cause.

Let the order be communicated to the Sessions

Judge, Supaul through fax.

Narendra/                                  ( Anjana Prakash, J. )