IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.28583 OF 2008
YOGI SINGH, SON OF LATE SUKHO SINGH, RESIDENT OF VILLAGE OLIPUR,
POLICE STATION PIPARIYA, DISTRICT LAKHISARAI
VERSUS
1. THE STATE OF BIHAR
************
3 21/06/2011 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The main question that has been raised in this
application is that the petitioner was remanded in the
present case only in the month of November, 2006
whereas the order to supply police papers was issued on
07.03.1990.
One witness has been examined in this case.
The main contention on behalf of the petitioner is,
therefore, that the petitioner could not have been asked
to face trial without him being personally present before
the Court, without being supply of police papers as
required under Section 207, 208 and 209 of the Code of
Criminal Procedure.
As such, I direct that the police papers should
be supplied to the petitioner and charges be framed
against the petitioner and thereafter PW 1 should be
recalled to lead his evidence.
The entire procedure should be completed
within a period of four months from the date of receipt of
2
the L.C.R.
The Office is directed to send the L.C.R.
through the Special Messenger within a period of ten
days from today.
The Court below is directed to expedite the trial
of Sessions Trial No. 121 (B) of 1990.
The matter should be brought to the notice of
the Sessions Judge, Lakhisarai so that he may allot this
case to the appropriate Court for the purpose of
expediting the trial at the earliest.
This application is allowed to the extent
indicated aforesaid.
Anand ( Sheema Ali Khan, J. )