[Cites 0, Cited by 0]
[Entire Act]
State of Bihar - Section
Section 242A in Criminal Court Rules of the High Court of Judicature at Patna
242A. [ [Re-numbered by C.S. No. 80.]
The [District Magistrate] [Substituted by C.S. No. 38.] of every district shall ascertain the average number of original process issued during the last three years from his own Court and from each of the Courts subordinate thereto, and the peons to be employed in the district should be sufficient for the execution of that number. The process-serving establishment of the [Courts of Executive and Revenue Courts] [Substituted by C.S. No. 80.] in the State of Bihar having been amalgamated, each peon of the amalgamated establishment shall, for this purpose, be considered capable of executing during the year the number of original processes (criminal or revenue) noted against each district in the following table-| Division | District | Number of Original Processes |
| 1 | 2 | 3 |
| Patna Division | Patna | 900 |
| Gaya | 900 | |
| Shahabad | 900 | |
| Tirhut Division | Saran | 900 |
| Champaran | 900 | |
| Muzaffarpur | 1,200 | |
| Darbhanga | 900 | |
| Bhagalpur Division | Bhagalpur- | |
| Sadar | 900 | |
| Banka | 900 | |
| Saharsa- | ||
| Supaul | 600 | |
| Madhepura | 600 | |
| Monghyr- | ||
| Sadar | 850 | |
| Begusarai | 1,000 | |
| Jamui | 800 | |
| Khagaria | 900 | |
| Purnea | 600 | |
| Santal Parganas | 1,000 | |
| Chota Nagpur Division | Ranchi- | |
| Sadar | 600 | |
| Gumla | 600 | |
| Khunti | 600 | |
| Simdega | 500 | |
| Hazaribagh | 750 | |
| Palamau | 650 | |
| Dhanbad | 800 | |
| Singhbhum | 750 |