IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41733 of 2010
MITHILESH KUMAR ROY @ MITHILESH ROY
Versus
STATE OF BIHAR
04/ 28.1.2011
Case diary, as called for, has already been received. So far
injury report of injured- Ramesh Kumar is concerned, the same has
not been received nor it is available on the case diary.
Let injury report of the above stated injured be called for
from the Addl. Chief Judicial Magistrate, Danapur so as to reach this
court within 15 days from the date of receipt of this order.
The learned Addl. Chief Judicial Magistrate, Danapur shall
obtain aforesaid injury report from the Investigating Officer of
Danapur P.S. Case no.126/2010 within the above stated period and
shall submit the said injury report to this court immediately.
List this matter after receipt of the injury report.
Let this order be communicated to the Addl. Chief Judicial
Magistrate, Danapur in Danapur P.S. Case no. 126/2010 through FAX
at the cost of petitioner.
shahid (Hemant Kumar Srivastava,J)