Patna High Court – Orders
Md.Mahtab vs State Of Bihar on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36203 of 2010
MD.MAHTAB .
Versus
STATE OF BIHAR .
-----------
3 09.12.2010 Heard learned counsel for the petitioner as well as
learned counsel for the State.
Learned counsel for the petitioner is permitted, to file
supplementary affidavit, bringing this fact on record that
petitioner does not have any criminal antecedent.
Let the matter be passed over for the day.
Namita ( Hemant Kumar Srivastava, J.)