IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36237 of 2010
BINOD RAI
Versus
STATE OFBIHAR
-----------
3. 7.3.2011. In this case, despite reminder
issued, the Superintendent of Police,
Hajipur at Vaishali and also Samastipur
have not responded and till date, case
diary has not been received. It appears
that both the Superintendent of Police are
not interested in opposing the prayer for
bail of the petitioner.
List this case even in absence of
the case diary under the heading for
admission.
Let a copy of this order be
communicated to the Director General of
Police, Bihar.
N.H./ ( Rakesh Kumar,J.)