High Court Patna High Court - Orders

Sanjeev Kumar Singh @ Sanjeet … vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Sanjeev Kumar Singh @ Sanjeet … vs State Of Bihar on 3 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.55194 of 2007
                   SANJEEV KUMAR SINGH @ SANJEET KUMAR SINGH
                                       Versus
                                  STATE OF BIHAR
                                    -----------

8/ 03.07.2008 Vide order dated 27.02.2008 an unusual order was passed

by Chief Judicial Magistrate, Gaya. Chief Judicial Magistrate, Gaya was

directed to organize Test Identification Parade by putting the petitioner on

it by calling the informant and other witnesses.

A report dated 22.04.2008 has been sent by the Chief

Judicial Magistrate, Gaya who has been stated that witnesses Munarik

Paswan and Ajay Kumar Singh were present at the Test Identification

Parade but they have not identified the petitioner.

About the informant it has been submitted that he is injured

and he shall participate in the Test Identification Parade after his

treatment.

Chief Judicial Magistrate, Gaya will obtain a fresh Test

Identification Parade as directed by this Court on 27.02.2008 and he will

sent a report after that Test Identification Parade in which the informant

must participate.

Put up this case as soon as the report is received.

Let this order be communicated to the Court below through

Fax at the cost of the petitioner.

kksinha/                                                             (Shyam Kishore Sharma, J.)