Patna High Court – Orders
Sri Haridwar Pandey vs The State Of Bihar &Amp; Ors on 7 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3790 of 2010
Sri Haridwar Pandey (Advocate) aged 82 years, S/o Late
Sri R.D. Pandey, permanent resident of Village-Baghakol,
P.S. Ara Mufassil of Bhojpur District, but presently residing
at Laxmi Bhawan, South Patliputra Colony, Patna-800013.
..........Petitioner.
Versus
1. The State of Bihar through Vigilance Commissioner,Patna.
................. Respondents.
-----------
6. 07. 07. 2010. The petitioner is ready to face trial if the same is
conducted in accordance with law, though, some specification is
also there on his behalf, but without caring the same the Court will
decide the case after trial in accordance with law, patients hearing
be given to this petitioner. In any case, earlier direction made by
this Court or Hon’ble Supreme Court shall not be violated.
With this observation, this petition is dismissed.
m.p. ( Mandhata Singh, J.)