High Court Patna High Court - Orders

Ashok Kumar Ray @ Ashok Kumar Rai @ … vs State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Ashok Kumar Ray @ Ashok Kumar Rai @ … vs State Of Bihar &Amp; Anr on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.42418 of 2010
            ASHOK KUMAR RAY @ ASHOK KUMAR RAI @ ASHOK YADAV
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2/ 09.12.2010 It has been submitted that during investigation the

informant conceded that the petitioner had wrongly been mentioned

in the First Information Report as one of the participants of the

occurrence.

Call for legible carbon copy of the case diary of Arrah

(Muffasil) P.S. case no. 153 of 2003 (Sessions Trial No.282 of 2010)

from the court of the 2nd Additional Sessions Judge, Bhojpur, Arrah,

so as to reach this court within three weeks.

Issue notice to the opposite party no.2 to show cause as to

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                 (Anjana Prakash, J.)