High Court Patna High Court - Orders

Umesh Yadav @ Ravi Yadav vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Umesh Yadav @ Ravi Yadav vs The State Of Bihar on 22 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43297 of 2010
                              UMESH YADAV @ RAVI YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

3. 22.2.2011. Perused the office note which shows that in

compliance with the order dated 13.1.2010 case diary has been

received. However, antecedent report is still wanting.

Learned counsel for the petitioner submits that

regarding antecedent fact has been mentioned in paragraph 51 of the

case diary.

In view of the statement made by learned counsel for

the petitioner, list the case under the heading ‘For Admission’ even

without antecedent report.

Md.S.                                             ( Rakesh Kumar, J.)