Patna High Court – Orders
Ram Kripal Rai vs State Of Bihar &Amp; Ors on 4 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15590 of 2005
RAM KRIPAL RAI
Versus
STATE OF BIHAR & ORS
-----------
7 4.7.2008 Heard learned counsel for the petitioner and learned counsel
for the State.
Examined the impugned order dated 20.12.2004 passed by
the learned Additional Sessions Judge, Fast Tract Court, V, Bhojpur,
Ara in Cr. Rev. no. 157/04.
Learned Additional Sessions Judge has rightly allowed the
revision and the order is well discussed. At this stage, no interference
is required. This application is, accordingly, dismissed.
BKS/ (M. Saran,J.)