IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4207 of 2011
AJAY RAI .
Versus
THE STATE OF BIHAR .
-----------
2. 07.02.2011 On behalf of the petitioner, it submitted
that the incident is said to have taken place in the
evening on 10 of March 2009. The police having been
informed came and took control of the situation, but the
First Information Report is then lodged the next day
police interrogated relations of the deceased and
injured person, who did not name any body next day in
morning a totally in related persons names graphic
details of the naming persons.
Call for carbon copy of case diary of
SC/ST Case No. 60 of 2010, arising out of Azimabad
P.S. Case No. 8 of 2009 from the court of 1st
Additional Sessions Judge, Bhojpur, Ara and put up
this case after receipt of the same.
Devendra/ ( Navaniti Prasad Singh, J.)