IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2799 of 2010
KANHAI PATEL
Versus
STATE OF BIHAR
-----------
6. 1.9.2010 The Director, F.S.L., Muzaffarpur is directed to
immediately transmit the report with regard to the alleged
substances seized in Muzaffarpur Town P.S.case No.354 of 2009,
so as to reach this Court within three weeks.
Call for an explanation from Sri Samol Kant Jha,
A.S.I./Officer Incharge, Town P.S., Muzaffarpur through the
Superintendent of Police, Muzaffarpur as to when he had obtained
permission from the Court for sending the samples to the F.S.L.
and as to when exactly he sent the same for testing.
Put up this case on receipt of the same.
Let this order be communicated to the Director, F.S.L.,
Muzaffarpur as well as Sri Samol Kant Jha, A.S.I./Officer Incharge,
Town P.S., Muzaffarpur through the Superintendent of Police,
Muzaffarpur through fax at the cost of the petitioner.
( Anjana Prakash, J. )
Narendra/