High Court Patna High Court - Orders

Rajiv Ranjan Singh @ Dipusingh vs State Of Bihar on 2 August, 2011

Patna High Court – Orders
Rajiv Ranjan Singh @ Dipusingh vs State Of Bihar on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.44269 of 2008
Rajiv Ranjan Singh @ Dipu Singh, Son of Sri Kishun Singh, Resident of Jaipur, PS Itarhi, District
                                    Buxar ---- Petitioner
                                           Versus
                           The State Of Bihar ---- Opposite Party

For the State : Mr. P.K. Chaurasia, A.P.P.
                                             -----------

2 2.8.2011 This application is being filed for challenging the order

dated 5.8.2008 by which the Court below has rejected the prayer of

the petitioner to hear Sessions Trial No. 12 of 2004 and Sessions Trial

No. 272 of 2005, side by side. In the case in which the petitioner has

moved the Court i.e. Sessions Trial No. 12 of 2004 is pending for

argument whereas, in Sessions Trial No. 272 of 2005, it is only at the

stage of evidence.

In the circumstances, I find that if the petitioner wants that

the cases should be heard side by side, they ought to have moved

making a prayer that the trial of both the cases should be held side by

side. In the result, I find no illegality in the order impugned.

This application is dismissed.

        Sanjay                                                       (Sheema Ali Khan, J.)