IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21377 of 2005
PAHWARI MISHRA & ORS
Versus
STATE OF BIHAR & ANR
12 04.10.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
Perused the supplementary affidavit.
Let a report be called for from the court below
( Chief Judicial Magistrate, West Champaran, Bettiah) as
regard to present status of Chanpatia (Shanichra) P.S. Case
no. 426 of 2004.
Rule is made returnable within three weeks.
Put up soon after report is received.
(Akhilesh Chandra, J.)
AAhmad