High Court Patna High Court - Orders

Manoj Kumar vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Manoj Kumar vs State Of Bihar on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.29549 of 2010
                                        MANOJ KUMAR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

4 03.12.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Let a report be called from State Bank of India,

Kalyani Market, Muzaffarpur, District- Muzaffarpur, Bihar as

to whether cheque Nos. 715167, 715181 and 715211 have

been issued or not and whether on the basis of aforesaid

cheques, any amount has been withdrawn from the

aforesaid bank or not. Furthermore, the bank officers should

also report as to who has issued the aforesaid cheques.

The aforesaid report must reach to this court

within a fortnight from the date of receipt of the order.

List the matter after receipt of the aforesaid report

within top ten cases.

Let this order be communicated to the concerned

bank at the cost of the petitioner subject to this condition

that the fax number of the aforesaid bank should be

provided by the petitioner.

AKV/-                                        ( Hemant Kumar Srivastava,J.)