IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.600 of 2002
SURAJ SINGH KOERI @ SURAJ SINGH & ANR
Versus
STATE OF BIHAR
-----------
25. 7.9.2010 As per direction of this Court
dated 23.6.2010, a report has been sent by
the Additional District and Sessions Judge,
IV, Aurangabad( Bihar) regarding direction
of this Court for recording evidence of the
Doctor in connection with Sessions Trial
No.91 of 1986/238 of 2001 arising out of
Baroon P.S.Case No.13 of 1986 and for
sending compliance report to this Court.
The letter dated 29.7.2010 of the
Additional District and Sessions Judge IV,
Aurangabad indicates that till date the
Doctor could not be examined and a letter
was sent to the Chief Medical
Superintendent, Kabir Chawra, Varanasi for
sending the post-mortem report. In this
regard a reminder has been sent by the
trial court to the Chief Medical
Superintendent, Kabir Chawra, Varanasi for
sending the post-mortem report so that the
Doctor may be summoned and his evidence be
recorded but till date the same has not
2
been received.
Let the trial court take steps for
procuring the post-mortem report and
examining the Doctor and report compliance
as directed by this Court.
The Additional District and
Sessions Judge-IV, Aurangabad will expedite
the matter and preferably within two
months, record the evidence of the Doctor
after procuring the post-mortem report.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth