IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20854 of 2011
Naushad Ali
Versus
The State Of Bihar
3 06.09.2011
Learned counsel is permitted to make
correction, in first paragraph as well as in prayer
portion, the name of the court as Additional Chief
Judicial Magistrate, Danapur instead of Chief
Judicial Magistrate, Patna.
In the light of the order dated
20.07.2011, issue fresh requisition for the
carbon/zerox copy of the case diary in Bihta P.S.
Case no. 126 of 2011 from the Court of Additional
Chief Judicial Magistrate, Danapur.
( Akhilesh Chandra, J.)
AAhmad