IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16398 of 2004
BAIJ NATH PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
3 13.8.2010 This application will be heard.
Learned counsel for the State is directed to
supplement his counter affidavit in view of the material which has
emerged from the original record produced in Court today.
Prima facie this Court is also of the opinion that
there is an effort on the part of the petitioner to produce forged
document in his support.
Pendency of the writ application will not come in
the way of the respondents if they want to file a criminal case in
this regard.
RPS (Ajay Kumar Tripathi,J.)