IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32312 of 2010
BHAGO DEVI
Versus
THE STATE OF BIHAR
-----------
07. 09.02.2011 Perused the report of the Joint
Registrar(Judl.), wherefrom it appears that
the case diary was not appended with the
case records of the case after the
proceedings for the day was over. The
diary is required to be appended with the
records of the case and not to be kept in
the Almirah separately.
Let the Joint Registrar(Judl.)
issue such instruction to the Court Master
concerned to append the case diary with
the record after the day’s proceeding is
over.
(V.N. Sinha, J.)
Rajesh/