Patna High Court – Orders
Dilip Chaudhary @ Dilip Mistry vs State Of Bihar on 23 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44319 of 2009
DILIP CHAUDHARY @ DILIP MISTRY
Versus
THE STATE OF BIHAR
-----------
07. 23.02.2011 From the report of the Joint Registrar, Monitoring Cell, Fast
Track Court dated 14.2.2011 it appears that Sessions Trial No.2588 of
2008 arising out of Mokama P.S. Case No.118 of 2007 has already
been disposed of on 20.9.2010. In the circumstances, no further order
is required to be passed in the matter.
(V.N. Sinha, J.)
Rajesh/