IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2184 of 2011
DAYANAND PRASAD
Versus
THE STATE OF BIHAR
-----------
3 04.04.2011 Although the I.O. has incorporated the contents of
postmortem report at paragraph-31 of the case diary but the
above-said contents are not clear.
Let the original postmortem report of Islampur P.S.
Case No. 31 of 2010 be called for, from the court of Additional
Chief Judicial Magistrate, Hilsa, Nalanda. The viscera report of
Islampur P.S. Case No. 31 of 2010 be also called for, from the
Director, Forensic Science Laboratory, Patna and list the matter
on receipt of the above-said postmortem report and viscera
report.
Let this order be communicated to the court of
Additional Chief Judicial Magistrate, Hilsa, Nalanda and the
Director, Forensic Science Laboratory, Patna through fax at the
cost of the petitioner.
AKV/- (Hemant Kumar Srivastava,J.)