IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.11112 of 2010
ASHOK PASWAN
Versus
THE STATE OF BIHAR
-----------
3/ 06.07.2010 The Chief Judicial Magistrate, Vaishali will submit a report
whether the viscera, which was preserved, has been sent for chemical
examination or not. The report must reach this Court within four
weeks.
Put up this case after four weeks.
Let this order be sent to the court of the Chief Judicial
Magistrate, Vaishali in connection with Jandaha P.S. case no. 139 of
2009 through FAX at the cost of the petitioner.
Office to take steps for sending one carbon copy of the case
diary of this case to the court of Chief Judicial Magistrate, Vaishali
forth with.
(Samarendra Pratap Singh, J.)
Uday/