High Court Patna High Court - Orders

Durga @ Rahul @ Durgesh Sharma vs State Of Bihar on 7 September, 2011

Patna High Court – Orders
Durga @ Rahul @ Durgesh Sharma vs State Of Bihar on 7 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.13667 of 2003
                            Durga @ Rahul @ Durgesh Sharma
                                            Versus
                                       State Of Bihar
                               ----------------------------------

with
Criminal Miscellaneous No.13722 of 2003
Chandi Lal @ Ranjan Kumar
Versus
State Of Bihar

———————————-

54/ 07.09.2011 A note of apology has been received from the A.S.O. of

Criminal Disposal Section stating the circumstances in which the

delay had occurred in compliance of order of this court dated

06.07.2011.

The apology given appears to be bonafide and hence if

the Investigating Officer thinks it proper he may not include the

employees of the Criminal Disposal Section of this Court in the ambit

of the First Information Report as per order of this court dated

27.07.2011.

As prayed for by learned counsel for the State, put up

this case under the heading ‘Orders’ on 12.10.2011.

      MPS/                                       (S. N. Hussain, J.)