IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13289 of 2011
FEKU RAM
Versus
THE STATE OF BIHAR
-----------
02 19.04.2011 The office has reported that Photostat copy of certified copy
of first information report has not been filed.
Learned counsel for the petitioner points out that the wife of
petitioner has died yesterday. So, he is not in a position to file the
certified copy of first information report immediately. Moreover, he
assures this Court that he would file the certified copy of the first
information report at the time of hearing on the point of admission.
In view of the aforesaid submission, let this matter be listed
under the heading for admission.
Learned counsel for the petitioner should furnish the certified
copy of first information report at the time of hearing of this
miscellaneous case.
Shahzad (Hemant Kumar Srivastava, J )