IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18282 of 2010
PAPPU YADAV @ PAPPU KUMAR YADAV
Versus
STATE OF BIHAR
-----------
3. 12.7.2010 It has been submitted that in fact the mother of
the deceased filed a case against the informant and other
family members for an offence punishable u/s.304B I.P.C. and
the entire case has in fact been filed with ulterior purposes.
The petitioner seeks one week time to bring on
record the first information report of the case filed by the
mother of the deceased.
Put up after one week, as prayed for.
( Anjana Prakash, J. )
Narendra/