IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.829 of 2011
Deepak Poddar
Versus
The State Of Bihar
-----------
02 20.07.2011 Both sides present.
Learned counsel for the petitioner states that he would be filing
supplementary affidavit bringing on record the criminal cases in which the
petitioner is accused and the fate thereof.
Let such affidavit be filed within 02 weeks. In the meantime call
for a status report regarding stage of the trial in connection with Nawkothi
P.S. case No. 73 of 2008, from the Court of Juvenile Justice Board,
Begusarai, so as to reach this Court within a period of 02 weeks from the
date of receipt/production of a copy of this order.
Let a copy of this order be communicated to the Court below
through FAX at the cost to be deposited by the petitioner.
( Kishore K. Mandal, J. )
Sym