High Court Patna High Court - Orders

Ram Babu Rai vs State Of Bihar on 23 September, 2011

Patna High Court – Orders
Ram Babu Rai vs State Of Bihar on 23 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.722 of 2007
                               Ram Babu Rai
                                    Versus
                               State Of Bihar
                                  -----------

8. 23.09.2011 This appeal has been tagged for hearing along with Cr. Appeal

No. 737 of 2007 (Subodh Kumar Jha @ Subodh Jha Vs. the State of Bihar)

and Cr. Appeal No. 860 of 2007 (Neeraj Kumar Singh @ Neeraj Kumar Vs.

the State of Bihar) but these two appeals are not listed for hearing when this

appeal was called out. It transpires that all the appeals should have been

listed together.

It has been submitted by the learned counsel appearing on

behalf of the sole appellant that the appellant Ram Babu Rai has died while

he was in custody.

Let a report be called for from the Superintendent of Police,

Vaishali at Hajipur, as to whether the appellant Ram Babu Rai, S/o Late

Ram Jatan Rai, R/o Village Rajpur, P.S.-Nayagaon, District-Saran,

convicted on 16.5.2007 by the Ist Additional Sessions Judge Vaishali at

Hajipur in S. Trial No. 526/2003, S. Trial No. 545/2003 and S.Trial No.

36/2004 arising out of Hajipur Town P.S. Case No. 329/2002 corresponding

to G.R.No. 2014/2002 has died while he was in jail custody or not.

Let a copy of this order be sent to the Ist Additional Sessions

Judge Vaishali at Hajipur, who will see that the order of this court calling for

death report is complied without delay.

( Shyam Kishore Sharma, J. )

Fahad
( Vikash Jain, J. )