IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26988 of 2011
Vivek Kumar Gupta @ Pawan Kumar Gupta, son of Bijay Gupta
Versus
The State Of Bihar
----------------------------------
3. 27.09.2011 The prosecution case is that when the
petitioner was arrested in a case instituted for the offence
under N.D.P.S. Act and a Mobile Phone was found to be
used by him which stood in the name of the Informant of the
present case and when he was informed, he instituted the
present case that it is on fake papers that petitioner had got
the Mobile Phone issued in name of the Informant.
Call for legible carbon copy of the case diary of
Birpur P.S. Case No. 66 of 2010 from the court of Sub
Divisional Judicial Magistrate, Birpur (Supaul), so as to
reach this Court within three weeks and put up after receipt
of the same.
( Anjana Prakash, J.)
S.Ali