IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4822 of 2011
Devendra Prasad Poddar @ Devendra Poddar
Versus
The State Of Bihar
-----------
2/ 13-09-2011 The State is directed to file counter affidavit
more particularly the concerned notification by which
an A.S.I has been vested with power of Excise Officer
and further been authorized to investigate the case.
Four weeks time is granted for the same.
Meanwhile till next date further proceeding in
connection with Sikti P.S. Case No. 123 of 2008/G.R.
No. 2230 of 2008 pending in the court of Chief
Judicial Magistrate, Araria shall remain stayed with
regard to the petitioner mentioned above.
(Aditya Kumar Trivedi,J.)
perwez