High Court Patna High Court - Orders

Md.Abdullah vs The State Of Bihar Thru. Cbi. on 29 August, 2011

Patna High Court – Orders
Md.Abdullah vs The State Of Bihar Thru. Cbi. on 29 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.49555 of 2008
                  ======================================================

Md.Abdullah
…. …. Petitioner/s
Versus
The State Of Bihar through Central Bureau of Investigation, Bihar, Patna.

…. …. Opposite Party/s
======================================================
Appearance :

For the Petitioner/s : Mr. P.N.Shahi and Mr. Mritunjay Kumar,
Advocates.

For the C.B.I. : Mr. Bipin Kumar Sinha, Adv.

2 29-08-2011 Though this petition was filed as far back as on 03.12.2008,

after serving two copies of the petition upon the learned counsel

for the C.B.I., but, unfortunately, till date learned counsel for the

C.B.I. has neither obtained full instructions in the matter nor he

has filed any counter affidavit. Therefore, this Court is not in a

position to dispose of the matter finally at this stage of hearing of

the case today.

However, at the request of Mr. Bipin Kumar Sinha, learned

counsel for the C.B.I. put up this matter under the same heading

after three weeks. In the meantime, counter affidavit, if any, must

be filed on behalf of the C.B.I. so that the matter is finally

disposed of on the next date of hearing.

(Birendra Prasad Verma, J)

BTiwary/-