High Court Patna High Court - Orders

Dayanand Singh vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Dayanand Singh vs The State Of Bihar on 27 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.28399 of 2011
                                     Dayanand Singh
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

03/ 27.09.2011 Perused the report of the O.S.D. dated

24.9.2011, copy whereof be sent to the

Superintendent of Police, Lakhisarai asking him to

show cause as to why the Officer-in-charge, Ramgarh

is not producing Minki Kumar, son of Rajesh Kumar

and Mukesh Kumar Singh son of Mohan Prasad

Singh of village Nadiyawan, P.S. Ramgarh, District

Lakhisarai for their examination in the trial (Sessions

Trial No. 213 of 2009 pending in the court of ADJ,

F.T.C.-II, Lakhisarai).

The report should be received through fax

on or before 12.10.2011.

Put up this matter on 12.10.2011 under the

same heading.

      Arjun/                                        ( V. N. Sinha, J.)