High Court Patna High Court - Orders

Bimla Devi & Anr. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Bimla Devi & Anr. vs The State Of Bihar on 9 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.29016 of 2011
                                   Sheobalak Singh @ Shibalak Singh
                                                 Versus
                                          The State Of Bihar
                                              ---------------

with
Criminal Miscellaneous No.27620 of 2011
Bimla Devi & Anr.

Versus
The State Of Bihar

—————

04/- 09/11/2011 Since both the applications arising out of one case

are taken up together.

It is submitted by learned Additional Public

Prosecutor that case diary available is up to paragraph 71 dated

17.05.2011, but without any reference of postmortem

examination report.

In view of the above, let up-to-date case diary be

called for in connection with Pipariya P.S. Case No. 13 of 2011

from the court of Chief Judicial Magistrate, Lakhisarai including

xerox copy of original postmortem report.

Rule is made returnable within three weeks.

On receipt of the same, list this case under top ten

cases.

( Akhilesh Chandra, J.)
Praveen/-