IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20601 of 2010
DIWAKAR KUMAR
Versus
STATE OF BIHAR
-----------
3 06-10-2010 From the letter of the Superintendent of Police,
Khagaria it appears that carbon copy of case diary
relating to Khagaria PS case no. 232/1999 has been
rendered illegible due to recurring floods. However,
since charge sheet was submitted and copy of the case
diary appears to have been submitted in the concerned
court, hence, the court concerned, i.e., Judicial
Magistrate, 1st class, Khagaria, will get a photo copy of
the case diary available on the records of the case and
send it to this court so as to reach this court within four
weeks.
(Shiva Kirti Singh, J.)
BKS/-