IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5569 of 2011
BINOD RAY
Versus
THE STATE OF BIHAR
-----------
02 24.03.2011 Learned counsel for the State is present.
The learned District Judge has noted in his order that
the stolen motorcycle was recovered from the possession of the
petitioner and that petitioner has criminal antecedents.
Learned counsel for the petitioner has not brought on
record any material to contradict and/or explain these two
observations.
Let specific affidavit be filed in that regard by the
petitioner.
List this case after such an affidavit is filed.
Trivedi/ (Navaniti Prasad Singh, J.)