High Court Patna High Court - Orders

Naresh Das @ Ram Naresh Das vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Naresh Das @ Ram Naresh Das vs State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.38221 of 2007
                           NARESH DAS @ RAM NARESH DAS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

03. 12.08.2010 In this application the petitioner challenges the order

dated 01.05.1995,whereby cognizance was taken by learned

Addl. Chief Judicial Magistrate, Barh in G.R.Case

No.1168/1991.

A report was called for by this Court by order dated

10.12.2008 regarding the status of the case. The said report

submitted by the court in seisin of the case is on record at Flag-

A. It appears that the proceeding has progressed upto the stage

where the defence was allowed time to adduce evidence. On

conclusion of prosecution evidence, the accused has already

been examined under section 313 Cr.P.C.

In view of aforesaid position, I am not inclined to

interfere with the order impugned. The application is

accordingly dismissed.

( Kishore K. Mandal )
hr