IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.8938 of 2011
Chandan Paswan & Anr
Versus
The State Of Bihar
----------
07/ 24.08.2011 Supplementary affidavit is filed on behalf of the
petitioners.
Heard learned counsel for the petitioners as well as
learned Addl. Public Prosecutor for the State.
Learned counsel for the petitioners submits that up till
now FSL report has not been received.
Learned Addl. Public Prosecutor points out that sample
of seized material has been sent to Forensic Science Laboratory for
chemical examination but he, too, asserts that till submission of the
charge sheet no FSL report has been received.
In the aforesaid circumstances, FSL report of Minapur
P.S. Case no. 270/2010 corresponding to Trial no.23/2010 be called
for from the court of Addl. Sessions Judge V, Muzaffarpur so as to
reach this court within one month from the date of receipt of this
order and list the matter after receipt of the same under the heading
for admission.
shahid (Hemant Kumar Srivastava,J)