IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7054 of 2006
Kailash Ram S/o Sugan Ram, resident of village Barvat Tola, Barvat
Lachhu, P.O. Barvat Sena, P.S. Bettiah Mofussil, District West
Champaran .... .... Petitioner
Versus
1. The State Of Bihar
2. Anchaladhikari, Bettiah, West Champaran
3. Sampat Ram S/o Late Banhu Ram, resident of village Barvat Tola,
Barvat Lachhu, P.O. Barvat Sena, P.S. Bettiah Mofussil, District
West Champaran .... .... Respondents
-----------
02/ 11.04.2011 Heard learned counsel for the
petitioner and the State.
It is submitted on behalf of the
petitioner that notice, bearing No. 228 dated
27.3.2006, Annexure-1 has been issued to him
by the Circle Officer, Bettiah in the light of the
order dated 31.12.2004 passed by the Sub-
Divisional Magistrate, Bettiah in a proceeding
initiated at the instance of Sri Sampat Ram
under Section 133 Cr.P.C. Against the
aforesaid order dated 31.12.2004, petitioner
filed Cr. Revision No. 49 of 2005 before
learned Sessions Judge, West Champaran,
which has been disposed of setting aside the
order dated 31.12.2004.
2
Let the petitioner inform the
aforesaid fact to the Circle Officer, Bettiah for
taking action in accordance with law.
The writ petition is, accordingly,
disposed of.
Arjun/ ( V. N. Sinha, J.)