IN THE HIGH COURT OF JUDICATURE AT PATNA
D. REF. No.1 of 2008
STATE OF BIHAR
Versus
CHANDAN KUMAR
with
D. REF. No.2 of 2008
STATE OF BIHAR
Versus
CHHOTAN KHAN AND ORS
with
CR. APP (DB) No.56 of 2008
CHANDAN KUMAR
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.34 of 2008
GYANI PRASAD
Versus
STATE OF BIHAR
with
CR. APP (DB) No.36 of 2008
NANHKUT CHAUDHARY @ SHYAMJI CHAUDHARY @ NANHKUT
Versus
STATE OF BIHAR
with
CR. APP (DB) No.51 of 2008
ARBIND KUMAR
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.59 of 2008
CHHOTAN KHAN
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.116 of 2008
SONU KUMAR
Versus
STATE OF BIHAR
with
CR. APP (DB) No.137 of 2008
PRADEEP KUMAR SAH @ PRADEEP KUMAR
Versus
STATE OF BIHAR
-----------
23 06.08.2010 The original record of the Judicial Magistrate cum-
Principal Magistrate, Rohtas at Sasaram relating to case No.
2G.R.181 of 2004, J.J.B.No. 484 of 2010 (State of Bihar Vs.
Chandan Kumar and others) is required for consideration of the
report dated 26th July 2010 of the said J.J. Board, as submitted in
these Death References and Appeals.
The District and Sessions Judge, Rohtas at Sasaram is
directed to send the said report by Special Messenger so that the
record is received here and be placed in ,ithe record of the Death
References and the Appeals, before we take up the matter on 9th
August 2010 at 10.15 A.M.
Let this order be communicated through Fax to-day
itself in order to ensure the compliance of the order.
(C. M. Prasad, J)
Jay/ (V.N.Sinha,J)