IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6328 of 2011
LALLAN SHARMA
Versus
THE STATE OF BIHAR
-----------
3 20.04.2011 The case diary has already been received. So far
as postmortem report is concerned, the contents of the
postmortem report have been incorporated by the I.O. at
paragraph-60 of the case diary.
Learned counsel for the petitioner submits that he
has also filed Photostat copy as well as typed copy of the
postmortem report.
Let the matter be listed under the heading for
“admission.”
AKV/- ( Hemant Kumar Srivastava,J.)