High Court Patna High Court - Orders

Pappu Yadav vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Pappu Yadav vs State Of Bihar on 27 April, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.32542 of 2009
                         PAPPU YADAV
                            Versus
                        STATE OF BIHAR
                         -----------

4 27.4.2011 Perused the report at Flag-A.

For the reasons mentioned therein,

the period for concluding the trial is

extended by three months and the Senior

Superintendent of Police, Patna is also

directed to ensure that the concerned doctor

conducting the postmortem in connection with

Phulwarisharif P.S. Case No. 147 of 2008

(Sessions Trial No. 2530 of 2008) is produced

before the trial court within a period of one

month from the date of receipt/production of

a copy of this order.

Let a copy of this order be sent to

both the Additional Sessions Judge-XI, Patna

as also the Senior Superintendent of Police,

Patna for its compliance and submission of

consequential action taken report to this

Court.

Rsh                                                (Mihir Kumar Jha, J.)