IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No. 1623 of 2009
In
CWJC No. 6923 of 2009
===================================================
The State of Bihar & Ors ............................. Appellants
Versus
Sohan Roy ............................................Respondent
===================================================
APPEARANCE
For the appellants: Mr. Mritunjay Kumar, AC to AAG 14.
For the respondent: Mr. Shiv Kumar, Advocate.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
5. 02.02.2011. This appeal has been placed before us today
pursuant to the request made by the Enquiry Committee
headed by Justice Uday Sinha (Retd.) constituted under the
order dated 11.02.2010 made by this Court (Coram: Dipak
Misra, CJ and Mihir Kumar Jha, J) for extension of time
for completion of some 124 cases still pending for delivery
of judgment and for hearing and decision of the remainder
of cases.
On the facts and in the circumstances we extend
the time for hearing and decision of the cases referred to
the aforesaid Committee of Enquiry by further period of
six months as requested.
We may, however, observe that the State
Government will be at liberty to shift the venue of the
Committee from its present place 42 Hardinge Road,
2
Patna to any other suitable premises.
Copy of this order be sent to the Enquiry
Committee and be furnished to the learned Advocates
appearing in the matter.
( R.M. Doshit, CJ )
Dilip ( Jyoti Saran, J )