High Court Patna High Court - Orders

Pappu Kumar vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Pappu Kumar vs The State Of Bihar on 14 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.33035 of 2011
                                         Pappu Kumar
                                             Versus
                                    The State Of Bihar
                                           -----------

02 14.10.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It would appear from perusal of the impugned order

that learned 4th Additional Sessions Judge, Muzaffarpur has

passed the impugned order without perusing the case diary on

account of pressure given to him by the learned counsel for the

petitioner.

Considering the aforesaid, this petition stands

disposed off with a direction to the learned 4th Additional

Sessions Judge, Muzaffarpur to pass a fresh order in B.P.

No.974/2011, after perusing the case diary of Paroo P.S. Case

No.119/2011, within three weeks from the date of receipt of this

order.

Let a copy of this order be communicated to the

learned 4th Additional Sessions Judge, Muzaffarpur through

FAX at the cost of the petitioner.

Kamlesh (Hemant Kumar Srivastava, J.)