Patna High Court – Orders
Pintu Mahto @ Ranjeet Kumar vs State Of Bihar on 30 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10526 of 2010
PINTU MAHTO @ RANJEET KUMAR
Versus
STATE OF BIHAR
-----------
5. 30.03.2011 Let an explanation be called for from the
Superintendent of Jail, Nalanda at Biharsharif as to
why an action taken report as directed in the order
dated 23.2.2001 has not been submitted. Such
explanation must be received within a period of four
weeks from today.
List this case immediately after receipt of
the aforesaid explanation.
kanchan/- ( Mihir Kumar Jha, J.)