High Court Patna High Court - Orders

Praveen Kumar vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Praveen Kumar vs The State Of Bihar on 28 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.23035 of 2011
                                     Praveen Kumar
                                           Versus
                                   The State Of Bihar
                                         -----------

2. 28.7.2011 Call for legible carbon copy of the case diary,

post mortem examination report of Hajipur Town P.S. Case No.

33 of 2011 from the court of Chief Judicial Magistrate, Vaishali

at Hajipur, and also a report from the Superintendent of Police,

Vaishali at Hajipur, about the antecedent of the petitioner, who

is accused in the aforesaid case, so as to reach this Court

within three weeks and put up after receipt of the same.

The District Judge, Hajipur, is directed to ensure

attendance of the accused persons from Jail since the counsel

for the Informant submits that commitment of the trial is being

delayed on account of their non-production from jail custody.

( Anjana Prakash, J.)
S.Ali