IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20601 of 2011
Mahatma Satyoganand Ji
Versus
The State Of Bihar & Ors
-----------
2. 4.7.2011 The petitions which are said to be relevant in the
present judicial proceeding in which the offence described by
Section 195(i)(b) Cr. P.C. is said to have been committed by
opposite parties 2 and 3 were heard by Hon’ble Shri Justice
Dnesh Kumar Singh and disposed of, as may appear from
Annexures-3 and 4 appended to the present petition.
In the fitness of things, it is required that the
present petition be placed before his Lordship after obtaining
proper orders of listing in that behalf from the Hon’ble the Chief
Justice.
Kanth ( Dharnidhar Jha, J.)