IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9677 of 2008
SITARAM SAH
Versus
THE STATE OF BIHAR
-----------
07. 11.10.2010 Petitioner seeks to challenge the institution of the
FIR. This matter was lodged in this Court on 28.02.2008. When
the case was taken up, again petitioner prayed for adjournment.
As prayed for, list this matter after Puja holidays.
Petitioner must file supplementary affidavit
indicating the present position of the investigation/case.
In case, the petitioner fails to file the supplementary
affidavit, this Court shall presume that the application has
become infructuous.
( Kishore K. Mandal )
hr