IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.13184 of 2011
=============================================
Raj Kumar @ Raj Kumar Ray
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
3 13-07-2011 The case diary has already been received. So far as injury
report is concerned, the same has not been received as yet but learned counsel
for the petitioner points out that at Para-53 of the case diary the contents of
post-mortem report has already been mentioned by the Officer.
Let the case be listed under the heading for admission.
(Hemant Kumar Srivastava, J)
SHAHZAD