IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3019 of 2007
RANJEET SINGH @ BAHIRA
Versus
STATE OF BIHAR
Cr. Misc. No. 54776 of 2006
Subhash Sah v. The State of Bihar
Cr. Misc. No. 16747 of 2007
Bhim Mandal v. The State of Bihar
-----------
14. 09.07.2008 Learned Additional Advocate General No. III states that one
batch of trainees have been sent to other States for imparting
specialized training for forensic investigation, others are in the stage
of preparation to be sent for training which shall become a regular
feature till such time the State is not having such facility. He further
states that necessary steps have been taken for training school in a
makeshift arrangement in the district of Nalanda and steps have been
taken for setting up of permanent institute for the purpose.
He prays for time to place the same in the form of affidavit.
Put up after four weeks.
AKS/ (Navin Sinha, J.)