IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10207 of 2008
RANDHIR KUMAR
Versus
THE STATE OF BIHAR
-----------
4/ 7.7.2008 By order dated 20.5.2008 Xerox copy of bail
petition filed on behalf of the petitioner Randhir
Kumar i.e.Bail petition No. 1800 of 2007 before Ist
Additional Sessions Judge, Vaishali at Hajipur as also
bail petition filed on behalf of the petitioner before
the Chief Judicial Magistrate, Vaishali at Hajipur in
connection with Patepur P.S.Case No. 21 of 2007 were
called for. By the said order initial copy of remand of
the petitioner indicating his age was also called for.
From the office note it appears that Xerox
copy remand order and the Xerox copy of bail petition
filed before the Magistrate has been received but the
Xerox copy of bail petition filed before Ist Additional
Sessions Judge, Vaishali at Hajipur has not yet been
received.
Issue reminder to Ist Additional Sessions
Judge, Vaishali at Hajipur for sending the Xerox copy
of bail petition i.e. Bail Petition No. 1800 of 2007
(disposed of on 12.3.2008) filed on behalf of the
petitioner Randhir Kumar to this court without delay
and put up after receipt of the same.
Tahir/- ( Shyam Kishore Sharma, J. )