IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27434 of 2010
AWADH MAHTO @ AWADHI MAHTO
Versus
STATE OF BIHAR
----------
04/ 01.12.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
At the very outset, learned counsel for the petitioner points
out that no injury report is available on the case diary and this court
earlier called for injury report vide order dated 13.8.2010 but up till
now injury report has not been received in this case.
Let a reminder be issued to Addl. Sessions Judge-cum FTC
NO. II, Bhagalpur in Sessions trial no.377/2010 arising out of
Nathnagar (Lalmatiya) P.S. Case no.77/2009 for sending the injury
report of injured-Muneshwar Yadav Son of Bhagirath Yadav of
village Nilkothi, Sahebganj, police station Nathnagar (Lalmatiya)
Dist. Bhagalpur within two weeks from the date of receipt of this
order.
List this matter after receipt of the above stated injury
report.
shahid (Hemant Kumar Srivastava,J)