High Court Patna High Court - Orders

Chandan Paswan & Anr vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Chandan Paswan & Anr vs The State Of Bihar on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.8938 of 2011
                                  Chandan Paswan & Anr
                                          Versus
                                   The State Of Bihar
                                        ----------

07/ 24.08.2011 Supplementary affidavit is filed on behalf of the

petitioners.

Heard learned counsel for the petitioners as well as

learned Addl. Public Prosecutor for the State.

Learned counsel for the petitioners submits that up till

now FSL report has not been received.

Learned Addl. Public Prosecutor points out that sample

of seized material has been sent to Forensic Science Laboratory for

chemical examination but he, too, asserts that till submission of the

charge sheet no FSL report has been received.

In the aforesaid circumstances, FSL report of Minapur

P.S. Case no. 270/2010 corresponding to Trial no.23/2010 be called

for from the court of Addl. Sessions Judge V, Muzaffarpur so as to

reach this court within one month from the date of receipt of this

order and list the matter after receipt of the same under the heading

for admission.

      shahid                                     (Hemant Kumar Srivastava,J)