High Court Patna High Court - Orders

Mahtab Ahmad Khan vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Mahtab Ahmad Khan vs State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40024 of 2010
                              MAHTAB AHMAD KHAN
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3/ 14.3.2011 I was about to pass an order, which may impinge upon the

integrity of the Presiding Officer of the court, which is hearing S.T.

No. 358 of 2007 but before I do that, I think it proper to seek an

explanation from the officer who passed order dated 23.9.2010 in

the above noted Sessions Trial as to why an entry should not be

made in his personal records that he was being dictated by the

Public Prosecutor and he was not consulting section 231 of the Code

of Criminal Procedure to examine the informant and, thereby

succumbing to the pressure of the Public Prosecution and further

that he is a thoroughly incompetent officer to preside over the Court

of Sessions.

The Registrar General to communicate the order to 2nd

Additional Sessions Judge, Vaishali at Hajipur by Fax at the court’s

cost and list this petition again before me as a tied up matter on 22nd

March, 2011.

      Anil/                                      ( Dharnidhar Jha, J.)