IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29549 of 2010
MANOJ KUMAR
Versus
STATE OF BIHAR
-----------
4 03.12.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Let a report be called from State Bank of India,
Kalyani Market, Muzaffarpur, District- Muzaffarpur, Bihar as
to whether cheque Nos. 715167, 715181 and 715211 have
been issued or not and whether on the basis of aforesaid
cheques, any amount has been withdrawn from the
aforesaid bank or not. Furthermore, the bank officers should
also report as to who has issued the aforesaid cheques.
The aforesaid report must reach to this court
within a fortnight from the date of receipt of the order.
List the matter after receipt of the aforesaid report
within top ten cases.
Let this order be communicated to the concerned
bank at the cost of the petitioner subject to this condition
that the fax number of the aforesaid bank should be
provided by the petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)