Patna High Court – Orders
Chandi Lal @ Ranjan Kumar vs State Of Bihar on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13667 of 2003
DURGA @ RAHUL @ DURGESH SHARMA
Versus
STATE OF BIHAR
with
Cr.Misc. No.13722 of 2003
CHANDI LAL @ RANJAN KUMAR
Versus
STATE OF BIHAR
-----------
45/ 23.03.2011 Learned counsel for the State submits that copies of
the original first information report and the forged one have been
supplied to the Investigating Officer, who is taking steps in that
regard including taking evidence etc. and it is expected that it will
take one month time to complete the investigation.
In the said circumstances, put up both the cases under
the same heading after one month.
MPS/ ( S. N. Hussain, J. )