High Court Patna High Court - Orders

Munna Singh vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Munna Singh vs The State Of Bihar on 21 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.20761 of 2011

                                            Munna Singh
                                                Versus
                                         The State Of Bihar
                                            -----------------

03/- 21/10/2011 Heard Mr. Ansul, learned counsel for the

petitioner and Mrs. Rina Sinha, learned Additional

Public Prosecutor for the State, who is armed with

carbon/xerox copy of the case diary, which was called

for vide order dated 19.07.2011.

Submission is that the case diary received is

only up to paragraph – 67 dated 07.12.2010, indicating

pendency of the investigation.

In view of the above, up-to-date

carbon/xerox copy of the case diary be called for in

connection with Sangrampur P.S. Case No. 21 of 2010

from the court of Chief Judicial Magistrate, East

Champaran, Motihari.

Rule is made returnable within three weeks.

On receipt of the same, list this case under

top ten cases.

( Akhilesh Chandra, J.)
Praveen/-