High Court Patna High Court - Orders

Awadh Mahto @ Awadhi Mahto vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Awadh Mahto @ Awadhi Mahto vs State Of Bihar on 1 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.27434 of 2010
                           AWADH MAHTO @ AWADHI MAHTO
                                             Versus
                                      STATE OF BIHAR
                                            ----------

04/ 01.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

At the very outset, learned counsel for the petitioner points

out that no injury report is available on the case diary and this court

earlier called for injury report vide order dated 13.8.2010 but up till

now injury report has not been received in this case.

Let a reminder be issued to Addl. Sessions Judge-cum FTC

NO. II, Bhagalpur in Sessions trial no.377/2010 arising out of

Nathnagar (Lalmatiya) P.S. Case no.77/2009 for sending the injury

report of injured-Muneshwar Yadav Son of Bhagirath Yadav of

village Nilkothi, Sahebganj, police station Nathnagar (Lalmatiya)

Dist. Bhagalpur within two weeks from the date of receipt of this

order.

List this matter after receipt of the above stated injury

report.

      shahid                                                (Hemant Kumar Srivastava,J)