High Court Patna High Court - Orders

Deepak Poddar vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Deepak Poddar vs The State Of Bihar on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.829 of 2011
                                      Deepak Poddar
                                           Versus
                                    The State Of Bihar
                                         -----------

02 20.07.2011 Both sides present.

Learned counsel for the petitioner states that he would be filing

supplementary affidavit bringing on record the criminal cases in which the

petitioner is accused and the fate thereof.

Let such affidavit be filed within 02 weeks. In the meantime call

for a status report regarding stage of the trial in connection with Nawkothi

P.S. case No. 73 of 2008, from the Court of Juvenile Justice Board,

Begusarai, so as to reach this Court within a period of 02 weeks from the

date of receipt/production of a copy of this order.

Let a copy of this order be communicated to the Court below

through FAX at the cost to be deposited by the petitioner.

( Kishore K. Mandal, J. )
Sym