High Court Patna High Court - Orders

Ram Chandra Das vs State Of Bihar on 18 August, 2011

Patna High Court – Orders
Ram Chandra Das vs State Of Bihar on 18 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.39191 of 2010
                                       Ram Chandra Das
                                             Versus
                                         State Of Bihar
                                            -----------

2 18.08.2011 Call for a report from the Sessions Judge, Samastipur, why

the matter in hand remained pending for consecutive eleven years

unattended. He is further directed to take action against P.O.s / employees

responsible for the same. The learned Sessions Judge is further directed to

ensure that no case on this score should remain pending furthermore.

Pendency of any case will be taken as a lapse on his part.

Learned counsel for the petitioner is directed to implead the

informant as O.P. No.2 in course of the day.

Issue notice to Opposite Party No.2 under registered cover with

A/D as well as ordinary process, for which requisites etc. must be filed

within two weeks, failing which this application shall stand rejected without

further reference to the Bench.

Rule is made returnable within three months.

List the matter after receipt of the same.

Till appearance of O.P. No.2, further proceeding be stayed.

Let a copy of this order be communicated to the court below

through Fax at the cost of the petitioner.

Call for original as well as supplementary case diary of

Bibhutipur P.S. Case No. 46 of 1997 from the court of learned Sri A.K.

Gond, Judicial Magistrate, Ist Class, Roserra and list the matter after receipt

of the same.

(Aditya Kumar Trivedi,J.)
PN