IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27260 of 2009
Manoj Kumar Sharma
Versus
State Of Bihar
-----------
02 26.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Learned counsel for the petitioner submits that there is
no material in the case diary against the petitioner to frame charge but
in spite of that learned court below rejected the discharge petition of
the petitioner passing impugned order.
In the aforesaid circumstance, let the clear carbon copy
of the case diary of Dalsing Sarai P.S. Case No. 88 of 2004 be called
for from the court of Additional Sessions Judge, Fast Track Court-II,
Samastipur and list the matter after receipt of the same.
SHAHZAD ( Hemant Kumar Srivastava, J.)