High Court Patna High Court - Orders

Ratneshwar Prasad & Ors. vs The State Of Bihar & Anr. on 8 November, 2011

Patna High Court – Orders
Ratneshwar Prasad & Ors. vs The State Of Bihar & Anr. on 8 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.28836 of 2011
                              Ratneshwar Prasad & Ors.
                                           Versus
                              The State Of Bihar & Anr.
                               ----------------------------------

02. 08.11.2011 Heard learned for the petitioner.

It has been submitted on behalf of the

petitioner that there happens to be so many

discrepancies visible and for that due attention

towards the date over complaint petition as

08.10.2010, while the order-sheet happens to be

consisting date 07.10.2010, by which the CJM has

ordered for institution of case in accordance with

section 156 clause 3 of the Cr.P.C., has been

drawn. In likewise manner due attention towards

place of occurrence which happens to be of Mohall –

Anandpuri, Belbanwa, P.S. – Nagar Motihari, District

– East Champaran, while the case has been

instituted in the Chhatauni Police Station. It has

further been disclosed that the date of occurrence

has been shown as 31.10.2010.

Let a report be called for from the CJM, East

Champaran at Motihari with regard to Complaint

Case No. 2368 of 2010, leading to institution of

Chhautnai P.S. Case No. 143 of 2011.

The report must be placed within a month

from the date of receipt of order. During the
2

intervening period, no coercive step should be taken

against the petitioner in connection with Chhatauni

P. S. Case No. 133 of 2011.

(Aditya Kumar Trivedi, J.)
SKM