Patna High Court – Orders
Anil Kumar Verma vs State Of Bihar on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34046 of 2010
ANIL KUMAR VERMA
Versus
STATE OF BIHAR
-----------
2. 2.11.2010 After having heard Shri Manoj Kumar Jha, learned
counsel for the petitioner and Shri Jharkhandi Upadhyay, learned
A.P.P. for the State and after having perused the supplementary
affidavit, the Court does not feel inclined to interfere with the
order taking cognizance.
The petition is dismissed.
Kanth ( Dharnidhar Jha, J.)