High Court Patna High Court - Orders

Ram Nandan Pd. @ Lakhan Lal vs The State Of Bihar & Ors. on 29 June, 2011

Patna High Court – Orders
Ram Nandan Pd. @ Lakhan Lal vs The State Of Bihar & Ors. on 29 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   MJC No.5178 of 2010
                             Ram Nandan Pd. @ Lakhan Lal .
                                             Versus
                                The State Of Bihar & Ors. .
                                           -----------

04. 29.06.2011 Heard learned counsel for the petitioner and the State.

On 27.08.2010 writ petition was disposed of directing

the police to take all steps for arresting the accused persons who

are evading arrest in Complaint Case No. 1834 of 2008.

Show cause has been filed by the S.S.P. Gaya and as

per para-5 of the same, the police completed investigation and

submitted charge sheet no. 187 of 2008 dated 23.08.2008 against

the accused petitioner under Section 384,385 and 389 of the

Indian Penal Code. From perusal of Annexure-A to the show

cause, it appears that other accused persons named therein are on

bail by the court below.

In that view of the matter, the MJC application is

disposed of.

Devendra/ ( Samarendra Pratap Singh, J.)