High Court Patna High Court - Orders

H.T.Media Ltd.&Amp; Anr vs State Of Bihar &Amp; Anr on 17 August, 2010

Patna High Court – Orders
H.T.Media Ltd.&Amp; Anr vs State Of Bihar &Amp; Anr on 17 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 Cr.Misc. No.12168 of 2005

                                  H.T.MEDIA LTD.& ANR
                                          Versus
                                 STATE OF BIHAR & ANR

9   17.08.2010

Heard. While going through the record for

passing order, it appears that vide order dated 09.11.2006

record of Cr.Misc. no. 20487 of 2004 disposed of on

09.12.2004, was called for. Simultaneously, vide order

dated 19.12.2006 information was sought whether any

Special Leave to Appeal has been filed against the order of

this Court dated 03.03.2004 in Cr.Misc. no. 610 of 2003, if

so the result of Special Leave to Appeal. But, neither the

record of Cr.Misc. no. 20487m of 2004 is with the record

nor there is any information in compliance of order dated

d19.12.2006.

Accordingly, office is directed to attach record of

Cr.Misc. no. 20487 of 2004 and intimate about filing of

Special Leave to Appeal and result relating to Cr.Misc. no.

610 of 2003 and thereafter list it under heading “for

hearing” at top between five cases.

(Akhilesh Chandra, J.)
2

AAhmad/