IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10265 of 2011
Ram Kishen Baheti
Versus
The Union Of India & Ors
----------------------------------
06/ 26.09.2011 As prayed for by learned counsel for the respondents,
put up this case under the same heading retaining its position on
14.11.2011.
In the meantime, the respondents may take steps for
reconstruction of the file of Customs Case No. 07 of 1999, which,
according to the respondents, is missing and if they so require, they
must give a list of papers to the petitioner for producing them for the
said purpose. The petitioner must co-operate in the matter and
immediately produce all the required papers, which are available with
him, before the authorities concerned without any delay.
MPS/ (S.N.Hussain, J.)