IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37476 of 2010
ASHOK SHARMA @ BILLA
Versus
STATE OF BIHAR
-----------
Heard learned counsel for the petitioner and learned
03. 10.03.2011
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
Let a report be called for from the court of Chief
Judicial Magistrate, Jehanabad, in connection with Karpi P.S.
Case No. 10/2003, regarding present stage of the case and causes
of delay, if any.
Let a copy of this order be communicated to the
court below through Fax at the cost of the petitioner.
Rajeev/ (Akhilesh Chandra, J.)