IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12696 of 2010
PRABHAT KUMAR @ PINKU
Versus
THE STATE OF BIHAR
-----------
4. 24.6.2010 By an order dated 27.4.2010 the F.S.L. report of
the seized articles was called for from the concerned Office.
It appears that the F.S.L. report has been sent
with regard to Barh P.S.case No.363 of 2008, whereas the
report of Barh P.S.case No.363 of 2009 was required.
In view of such, let this F.S.L. report be returned
immediately to the office concerned and a fresh report be
called for from the concerned office, so as to reach this Court
within two weeks.
The Counsel for the petitioner is directed to
deposit the cost of Fax.
Let this order be sent to the office concerned
through fax at the cost of the petitioner.
( Anjana Prakash, J. )
Narendra/