IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28466 of 2011
Lalo Yadav & Ors.
Versus
The State Of Bihar
-----------
2. 19.9.2011 It has been submitted that even though in the First
Information Report there is an allegation that this occurrence
took place since the accused persons had wanted withdrawal
of an earlier case, but the fact of the matter is that the
petitioners are not accused in any other case previously.
Call for carbon copy of the case diary of Bithan P.S.
case No.29 of 2011 from the court of the A.C.J.M., Rosera
(Samastipur) and also a report from the Superintendent of
Police, Samastipur about the antecedent of the petitioners,
who are accused in the aforesaid case, so as to reach this
court within three weeks and put up on its receipt.
Narendra/ ( Anjana Prakash, J. )