IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2065 of 2010
RANJIT RANA & ORS.
Versus
STATE OF BIHAR & ORS.
-----------
2. 24.6.2010 Learned counsel for the parties
are present. Learned counsel for the
petitioners submits that a clear and
legible copy of Annexure-2 is already on
record and, therefore, there is no
occasion for the office to place it under
the heading for orders. The office will
verify the position and, if necessary,
put up a fresh note.
( S. K. Katriar ,J. )
Vinay/ (Birendra Prasad Verma,J.)