IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.18758 of 2009 UPENDRA SINGH Versus STATE OF BIHAR -----------
5. 03.11.2010 Shri Mehta, learned APP, submitted that the
Medical Officer in question is no more posted in the PMCH. The
Senior Superintendent of Police, Patna has therefore requested
the Director in Chief, Health Services, to inform him the correct
place of posting.
If the trial is still held up for reason of examination
of the Medical Officer the trial court is directed to verify the place
of posting of the Medical Officer from the information furnished
by the Health Department to this Court, which has been
transcribed on a CD and supplied by this Court to all District
Judges.
The Director in Chief, health Services, is further
directed to forth with inform the Senior Superintendent of Police,
Patna of the place of posting of the Medical Officer concerned to
enable the Senior Superintendent of Police, Patna to ensure
appearance of the witness for deposition.
Let this order be complied with within a maximum
period of one month and the deposition of the Medical Officer
concerned be recorded if not already done.
The matter stands disposed.
Snkumar/- (Navin Sinha,J.)