High Court Patna High Court - Orders

Sanjiv Kumar Chandhariyavi vs The State Of Bihar &Amp; Ors on 19 November, 2010

Patna High Court – Orders
Sanjiv Kumar Chandhariyavi vs The State Of Bihar &Amp; Ors on 19 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.1792 of 2005
                             SANJIV KUMAR CHANDHARIYAVI
                                            Versus
                                THE STATE OF BIHAR & ORS
                                          -----------

10 19.11.2010 List this case under the heading ” For Orders” on 2.12.2010

at 10.30 A.M. On that day a responsible person from Forensic Science

Laboratory being handwriting expert and a responsible person from

Bihar Public Service Commission, who would be familiar with the case

of the petitioner would be present. The petitioner would also be

personally present.

Let it be noted that this case relates to cancellation of

petitioner’s candidature for judicial service examination on the ground

of impersonation . Handwriting thus becomes the only important aspect

of the case. Various papers said to be written by the petitioner in

presence of the Court before Division Bench were sent to the Forensic

Science Laboratory for their expert opinion. They have been all written

with a request that 10-12 handwritten pages of the petitioner of the

contemporaneous period be submitted. In absence of which it may not

be possible to evaluate the correctness or otherwise of the petitioner’s

handwriting in the answer book. This seems strange to the Court.

Petitioner was asked to write two pages in the Court without

notice, as such is being noticed that on that day he would be required to

write two pages in Court, so that he may not be is not nervous.

     singh                          (Navaniti Prasad Singh,J)