High Court Patna High Court - Orders

Feku Ram vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Feku Ram vs The State Of Bihar on 19 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.13289 of 2011
                                               FEKU RAM
                                                  Versus
                                       THE STATE OF BIHAR
                                                -----------

02 19.04.2011 The office has reported that Photostat copy of certified copy

of first information report has not been filed.

Learned counsel for the petitioner points out that the wife of

petitioner has died yesterday. So, he is not in a position to file the

certified copy of first information report immediately. Moreover, he

assures this Court that he would file the certified copy of the first

information report at the time of hearing on the point of admission.

In view of the aforesaid submission, let this matter be listed

under the heading for admission.

Learned counsel for the petitioner should furnish the certified

copy of first information report at the time of hearing of this

miscellaneous case.

     Shahzad                             (Hemant Kumar Srivastava, J )