IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20761 of 2011
Munna Singh
Versus
The State Of Bihar
-----------------
03/- 21/10/2011 Heard Mr. Ansul, learned counsel for the
petitioner and Mrs. Rina Sinha, learned Additional
Public Prosecutor for the State, who is armed with
carbon/xerox copy of the case diary, which was called
for vide order dated 19.07.2011.
Submission is that the case diary received is
only up to paragraph – 67 dated 07.12.2010, indicating
pendency of the investigation.
In view of the above, up-to-date
carbon/xerox copy of the case diary be called for in
connection with Sangrampur P.S. Case No. 21 of 2010
from the court of Chief Judicial Magistrate, East
Champaran, Motihari.
Rule is made returnable within three weeks.
On receipt of the same, list this case under
top ten cases.
( Akhilesh Chandra, J.)
Praveen/-