IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31022 of 2011
Chhotan Singh @ Chhote Singh
Versus
The State Of Bihar
-----------
02 28.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It would appear from perusal of the impugned order that
the case of this petitioner has been disposed of by learned Sessions
Judge In-charge without perusing the case diary.
Call for the clear carbon copy of the case diary of
Bettiah Town P.S. Case No. 52 of 2011 from the court of Chief
Judicial Magistrate, West Champaran at Bettiah and list the matter
after receipt of the same.
SHAHZAD ( Hemant Kumar Srivastava, J.)