IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5998 of 2011
Arvind Mahto
Versus
The State Of Bihar
-----------
04/- 26/07/2011 Heard.
It is pointed out that case diary received is only up to
Paragraph Nos. 131 dated 13.12.2010.
Call for legible carbon/xerox copy of the case diary in
connection with Nawada Muffasil P.S. Case No. 06 of 2009 from the
court of Chief Judicial Magistrate, Nawada and put up after receipt of
the same.
Rule is made returnable within four weeks.
Praveen/- ( Akhilesh Chandra, J.)