IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37990 of 2010
BINDESHWARI YADAV
Versus
STATE OF BIHAR
-----------
3. 10.12.2010. Learned counsel appearing on behalf of the State
submits that as per direction of this court case diary has been
received. However, for proper adjudication in the matter
postmortem report would be necessary.
Mr.Krishna Prasad Singh, learned counsel appearing
on behalf of the petitioner submits that if on the record there is any
injury report of the deceased, the same may also be summoned.
As prayed, call for copy of the postmortem as well
as injury report of the deceased if available on the record from the
court of learned Chief Judicial Magistrate, Araria in connection with
Bhargama P.S. Case No.16 of 2010.
List the case after receipt of the same.
Md.S. ( Rakesh Kumar, J.)