High Court Patna High Court - Orders

Ashok Paswan vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Ashok Paswan vs The State Of Bihar on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.11112 of 2010
                                    ASHOK PASWAN
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

7 05.10.2010. From FSL report dated 27.9.2010 kept at flag B, it

appears that the Laboratory in absence of reference is unable to

trace out Viscera sample of deceased sent to it in connection with

Jandaha Police Station Case No. 139 of 2009.

In view of the above, let the Superintendent of police,

vaishali or the IO of the aforesaid case send the complete reference

by which Viscera of deceased had been sent to the FSL, Patna for

chemical analysis.

Let this order be communicated to the court of Chief

Judicial Magistrate, Vaishali at Hajipur through FAX for necessary

compliance of the order.

List this matter be listed soon after receipt of Viscera

report.

Anjani. ( Samarendra Pratap Singh, J.)