High Court Patna High Court - Orders

Ashok Paswan vs The State Of Bihar on 6 July, 2010

Patna High Court – Orders
Ashok Paswan vs The State Of Bihar on 6 July, 2010
                           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/