IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22243 of 2011
Gopal Prasad Gupta
Versus
The State Of Bihar
----------------------------------
03. 14.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
The only defence on behalf of the petitioner is
that the cheque issued in petitioner’s name is not
withdrawn by him rather by a fake person. A direction is
also there of the Supervising Authority to get compared the
signature on cheque with petitioner’s specimen signature
from Forensic Laboratory/ Handwriting Expert.
Investigating Officer is directed to collect such report and
submit its report within reasonable time, if specimen
signature is not obtained and he is of the opinion that same
should be obtained then obtain the signature to get it
compared by Forensic Laboratory/ Handwriting Expert.
Call for the above report within a period of
two months and put up on its receipt.
Vikash (Mandhata Singh, J.)