IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49555 of 2008
======================================================
Md.Abdullah
…. …. Petitioner/s
Versus
The State Of Bihar through Central Bureau of Investigation, Bihar, Patna.
…. …. Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr. P.N.Shahi and Mr. Mritunjay Kumar,
Advocates.
For the C.B.I. : Mr. Bipin Kumar Sinha, Adv.
2 29-08-2011 Though this petition was filed as far back as on 03.12.2008,
after serving two copies of the petition upon the learned counsel
for the C.B.I., but, unfortunately, till date learned counsel for the
C.B.I. has neither obtained full instructions in the matter nor he
has filed any counter affidavit. Therefore, this Court is not in a
position to dispose of the matter finally at this stage of hearing of
the case today.
However, at the request of Mr. Bipin Kumar Sinha, learned
counsel for the C.B.I. put up this matter under the same heading
after three weeks. In the meantime, counter affidavit, if any, must
be filed on behalf of the C.B.I. so that the matter is finally
disposed of on the next date of hearing.
(Birendra Prasad Verma, J)
BTiwary/-