Patna High Court – Orders
Shiv Parsan Sah vs State Of Bihar on 7 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22657 of 2008
SHIV PARSAN SAH
Versus
STATE OF BIHAR
-----------
03 7.7.2008 Learned Counsel for the
petitioner prays for one week time to
obtain the order by which the learned
Magistrate had differed with the
conclusion of the Investigating Officer
and had taken cognizance and directed
for issuance of process.
List it after one week.
(Chandramauli Kr.Prasad,J.)
A.Kumar