High Court Patna High Court - Orders

Dayanand Singh vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Dayanand Singh vs The State Of Bihar on 22 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.28399 of 2011
                                     Dayanand Singh
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

08/ 22.11.2011 In complaince of the order dated

18.11.2011, Superintendent of Police, Lakhisarai

is present and has produced the copy of the letter

No. 2248/C dated 10.8.2011 addressed to the

Chief General Manager, BSNL, Bihar, Patna, in

response whereto the General Manager (Mobile

Services) has informed the Superintendent of

Police, Lakhisarai under letter dated 21.11.2011

that steps are being taken to shift other towers in

the area in which the office and residence of the

Superintendent of Police is located so that

connectivity is maintained throughout for

enabling the people at large as also the superior

police officer and others to contact the

Superintendent of Police, Lakhisarai.

Let the Superintendent of Police,

Lakhisarai and the General Manager (Mobile

Services), Patna do the needful and submit report
2

to this Court after one month.

Put up this matter after one month

maintaining its position.

Arjun/                                    ( V. N. Sinha, J.)