IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2578 of 2011
JITENDRA RAVIDAS
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Let supplementary affidavit filed be kept on the
record.
Learned counsel for the petitioner is permitted to
make necessary correction in paragraph 1 of his application.
Call for the case diary of Gaya Rail Police Station
Case No.170 of 2001 corresponding to S.T.No.35 of 2010 /
61 of 2010 from the court of Additional Sessions Judge,
F.T.C. No.5, Gaya and list the matter after receipt of the
same.
Anilkr.sinha ( Hemant Kumar Srivastava, J.)