IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36138 of 2010
RAVI SHANKAR THAKUR @ BAMBAM THAKUR
Versus
STATE OF BIHAR & ANR
-----------
02. 5.10.2010 Learned senior counsel representing the petitioner
categorically asserts that the learned Sessions Judge has wrongly
recorded in his order that the complainant Priya alias Rani Devi was
physically present in the court. The said fact has been denied in para 10
of the bail application.
Let the District & Sessions Judge, Gaya categorically give a
report to this Court in light of allegation which has been made against
him with regard to the order recorded by him.
List on receipt of such a report.
rkp ( Ajay Kumar Tripathi, J.)