Patna High Court – Orders
Laxmi Narayan Yadav vs The State Of Bihar on 15 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27980 of 2011
Laxmi Narayan Yadav
Versus
The State Of Bihar
-----------
2/ 15.09.2011 It has been submitted that final report was submitted in
the matter and, therefore, he has not absconded.
One week’s adjournment is sought for bringing on
record the documents to demonstrate as to when final report was
submitted and when cognizance was taken in the matter.
Put up after one week as prayed for.
JA/- (Anjana Prakash,J.)