IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37706 of 2010
MD.MURTAZA @ MURTAZA, SON OF MAULVI GAYASUDDIN,
RESIDENT OF VILLAGE SANDALPUR, POLICE STATION &
DISTRICT ARARIA.
Versus
THE STATE OF BIHAR .
-----------
09. 25.11.2010 It is submitted on behalf of the petitioner that
on account of inadvertence on the part of his lawyer
petitioner could not deposit the amount for transmission
of the orders of this Court dated 9.6.2009 passed in Cr.
Misc. No.7739 of 2009 through fax and petitioner could
not be granted the benefit of the said order.
Let petitioner highlight the aforesaid fact
before the court below and if the court below is satisfied
about the bonafides of the petitioner, appropriate order be
passed in terms of order dated 9.6.2009.
Application stands disposed of.
Rajesh/ ( V. N. Sinha, J.)