IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42418 of 2010
ASHOK KUMAR RAY @ ASHOK KUMAR RAI @ ASHOK YADAV
Versus
STATE OF BIHAR & ANR
-----------
2/ 09.12.2010 It has been submitted that during investigation the
informant conceded that the petitioner had wrongly been mentioned
in the First Information Report as one of the participants of the
occurrence.
Call for legible carbon copy of the case diary of Arrah
(Muffasil) P.S. case no. 153 of 2003 (Sessions Trial No.282 of 2010)
from the court of the 2nd Additional Sessions Judge, Bhojpur, Arrah,
so as to reach this court within three weeks.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)