High Court Patna High Court - Orders

Ranjit Sah @ Ranjeet Kumar Sah … vs State Of Bihar on 25 October, 2010

Patna High Court – Orders
Ranjit Sah @ Ranjeet Kumar Sah … vs State Of Bihar on 25 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.40946 of 2009

                       RANJIT SAH @ RANJEET KUMAR SAH & ANR
                                       Versus
                                   STATE OF BIHAR
                                      -----------

06. 25-10-2010 In compliance of earlier orders carbon copy of the case

diary in connection with Mahua P.S. Case No. 296 of 2009 has been

produced which is only up to Paragraph No. 38 dated 6.8.2009

showing investigation is pending and on behalf of the petitioners it

appears that through registered post on 8.8.2009 one application to the

authorities including Deputy Superintendent of Police, Mahua has

been sent asserting that seized article was in fact diesel.

Considering the facts and circumstances, let up-to-date

case diary in connection with Mahua P.S. Case No. 296 of 2009

pending in the Court of Chief Judicial Magistrate, Vaishali at Hazipur

be called for, so that steps taken after receipt of such application be

came out for proper consideration.

Rule is made returnable within three weeks.

Praveen                                                                   (Akhilesh Chandra, J.)