High Court Patna High Court - Orders

Rupesh Kumar Singh @ Kali vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Rupesh Kumar Singh @ Kali vs The State Of Bihar on 28 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2466 of 2011
                            RUPESH KUMAR SINGH @ KALI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

03 28.03.2011 It is pointed out by learned counsel for the

petitioner that the case of the petitioner has already been

disposed of by permanent Lok Adalat, Siwan. Since

Daroundha P.S. Case No. 131 of 2010 has been registered

under non-compoundable Sections, let a report be called for

from Additional District & Sessions Judge-II, Siwan as to

under which circumstances the above stated Daroundha P.S.

Case No. 131 of 2010 has been disposed of by permanent Lok

Adalat, Siwan.

The aforesaid report must reach to this Court

within a week from the date of receipt of this order.

List the matter after receipt of the aforesaid

report.

Shahzad (Hemant Kumar Srivastava, J )