Patna High Court – Orders
Pradip Yadav & Anr. vs The State Of Bihar on 23 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2147 of 2011
PRADIP YADAV & ANR.
Versus
THE STATE OF BIHAR
-----------
04 23.06.2011 Heard.
Up-till-now the antecedent report of the petitioners has not
been received.
Let a show cause notice be issued to Superintendent of
Police, Jamui for explaining as to under which circumstances he has not
complied with the order of this Court and furthermore, the
Superintendent of Police, Jamui must submit the antecedent report of
the petitioners, namely, Pradip Yadav and Pramod Yadav, who are
accused in Sono (Charka Patthar) P.S. Case No. 61 of 2010 within a
week from the date of receipt of this order.
List the matter after receipt of the above stated show-cause
as well as antecedent report of the petitioners.
Shahzad ( Hemant Kumar Srivastava, J.)