IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11940 of 2011
Chandan Yadav
Versus
The State Of Bihar
-----------
06 08.09.2011 Although, case diary has already been received by this
Court but case diary does not contain the injury report of injured.
Accordingly, the 2 nd Additional Sessions Judge,
Naugachia, District-Bhagalpur is directed to send the injury report of
injured Banti Singh @ Vinit Singh as well as present stage of trial of
Sessions Trial No. 1189 of 2010 arising out of Naugachia P.S. Case
No. 132 of 2010 to this Court positively within two weeks from the
date of receipt of this order and list the matter immediately after
receipt of the same within top twenty cases.
SHAHZAD ( Hemant Kumar Srivastava, J.)