IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25974 of 2011
1. Mansoor Khan son of late Mahmood Khan
2. Asho Khan @ Bastagir Khan son of Jalil Khan
3. Munna Khan son of Sarfuddin Khan
Versus
The State Of Bihar
-----------
2. 29.8.2011 It has been submitted that the petitioner no.3 has
been arrested and, therefore, his application has become
infructuous.
The prayer for anticipatory bail of petitioner no.3 is
dismissed as such.
As for the petitioner nos.1 and 2, call for carbon copy
of the case diary of Sirdalla (Maskaur) P.S. case No.95 of
2008 from the court of the Chief Judicial Magistrate, Nawada,
so as to reach this court within three weeks and put up on its
receipt.
Narendra/ ( Anjana Prakash, J. )