IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17443 of 2010
AJIT PARBAT
Versus
THE STATE OF BIHAR
3 30.11.2010
It is pointed out by the office that case diary of Mirganj
P.S. Case No. 139 of 2005 as well as antecedent report of the
petitioner Ajit Parbat has not been received as yet in spite of the
order of this court.
Let a reminder be sent to the Chief Judicial Magistrate,
Gopalganj for sending the legible carbon copy of the above-said
case diary and furthermore, a reminder be sent to the
Superintendent of Police, Gopalganj for sending the criminal
antecedent of above said petitioner and list the matter after
receipt of the same.
AKV/- (Hemant Kumar Srivastava,J.)