IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1625 of 2011
SHRI NARAYAN RAI @ LUKHI RAI .
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.7420 of 2011
PANKAJ RAI .
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.5921 of 2011
SANJAY BHAGAT .
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.5927 of 2011
RANDHIR BHAGAT .
Versus
THE STATE OF BIHAR .
-----------
3. 15.04.2011 All the above stated petitions are taken enbloc as
the above stated petitions have arisen out of Motipur P.S.
Case No. 134 of 2010 registered under Section 395 of the
Indian Penal Code.
In course of hearing, learned Additional Public
Prosecutor points out that two petitioners were arrested just
after the alleged occurrence by the police party and fire
arms as well as the motorcycle used in commission of the
alleged occurrence were recovered for which a separate case
i.e. Motipur P.S. Case No. 164 of 2010 was registered.
In view of the aforesaid submission, before passing
final order, I think it proper to peruse the case diary of
2
Motipur P.S. Case No. 164 of 2010.
Let the case diary of above stated Motipur P.S.
Case No. 164 of 2010 be called for from the court of learned
Sub Divisional Judicial Magistrate, West Muzaffarpur and
list the matter after receipt of the same.
( Hemant Kumar Srivastava, J.)
Devendra/