Patna High Court – Orders
Mahendra Sah vs The State Of Bihar on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4322 of 2011
MAHENDRA SAH
Versus
THE STATE OF BIHAR
-----------
02. 02.02.2011 Let the defects dated 01.02.2011 pointed out
by the stamp reporter be ignored at present as learned
counsel for the petitioner undertakes to file the certified
copy of the prosecution report as contained in
Annexure-1 by the time the matter will be taken up for
Admission.
Put up this case for Admission.
Shageer ( Dinesh Kumar Singh,J.)