Patna High Court – Orders
Noor Imam vs The State Of Bihar on 13 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12317 of 2011
NOOR IMAM
Versus
THE STATE OF BIHAR
-----------
2/ 13.4.2011 For disposal of this petition, as per the submission, the
report of FSL on analysis of the seized smack is essential to be
perused.
Let the Director, FSL, Patna furnish a copy of the report,
if any, which could have been prepared after analyzing the sample of
seized smack in connection with Raxaul P.S. Case no. 85 of 2010.
Anil/ ( Dharnidhar Jha, J.)