High Court Patna High Court - Orders

Mithilesh Kumar Roy @ Mithilesh … vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Mithilesh Kumar Roy @ Mithilesh … vs State Of Bihar on 28 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.41733 of 2010
                      MITHILESH KUMAR ROY @ MITHILESH ROY
                                             Versus
                                      STATE OF BIHAR

04/     28.1.2011

Case diary, as called for, has already been received. So far

injury report of injured- Ramesh Kumar is concerned, the same has

not been received nor it is available on the case diary.

Let injury report of the above stated injured be called for

from the Addl. Chief Judicial Magistrate, Danapur so as to reach this

court within 15 days from the date of receipt of this order.

The learned Addl. Chief Judicial Magistrate, Danapur shall

obtain aforesaid injury report from the Investigating Officer of

Danapur P.S. Case no.126/2010 within the above stated period and

shall submit the said injury report to this court immediately.

List this matter after receipt of the injury report.

Let this order be communicated to the Addl. Chief Judicial

Magistrate, Danapur in Danapur P.S. Case no. 126/2010 through FAX

at the cost of petitioner.

      shahid                                                  (Hemant Kumar Srivastava,J)