High Court Patna High Court - Orders

Sambhu Jha & Ors vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Sambhu Jha & Ors vs The State Of Bihar on 4 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Appeal (SJ) No.1171 of 2011
                                      Sambhu Jha & Ors
                                             Versus
                                    The State Of Bihar
                                ----------------------------------

2. 4.11.2011 This appeal shall be heard.

Call for the lower court records.

The provisional bail granted to the appellants,

namely, Sambhu Jha, Raj Narayan Jha, Sintu alias Hari Om

Jha, Raj Bali Jha, Lale alias Madan Jha, Ranjit Jha, Sachida

Nand Jha, Ram Naresh Jha and Satya Narayan Jha, by the trial

court, i.e., Additional Sessions Judge, Fast Track Court-I,

Begusarai, in Sessions Trial No. 249 of 2000, by order dated

8.9.2011, is hereby confirmed.

I am constrained to note that the learned Judge

who is presiding over Fast Track Court-I, Begusarai, does not

appear having even the preliminary knowledge of criminal law

as he has inflicted sentence under Section 149 of the Indian

Penal Code.

The Registrar General of the Court shall enter

the above remarks in the personal records of the Officer.

        Kanth                                         ( Dharnidhar Jha, J.)