High Court Patna High Court - Orders

Rohit Sharma vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Rohit Sharma vs The State Of Bihar on 5 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.24255 of 2011
                                             Rohit Sharma
                                                 Versus
                                         The State Of Bihar
                                               -----------

3. 5.8.2011 Call for a report from the Judicial Magistrate,

Saharsa about the present stage of Sour Bazar P.S. case

No.319 of 2008 and the likely time to be consumed in its

conclusion.

Also call for carbon copy of the case diary of Sour

Bazar P.S. case No.319 of 2008 from the court of the Judicial

Magistrate, Saharsa and also a report from the

Superintendent of Police, Saharsa about the antecedent of

the petitioner, who is accused in the aforesaid case.

Report about the present stage of case, case diary

and antecedent report must reach this court within three

weeks and put up on its receipt.

     Narendra/                          ( Anjana Prakash, J. )