Patna High Court – Orders
Paraye Yadav vs The State Of Bihar on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.19306 of 2011 PYARE YADAV Versus THE STATE OF BIHAR -----------
02 21.06.2011 None appears on behalf of the petitioner.
The office has pointed out that F.I.R. is in torn condition.
Learned counsel for the petitioner should file certified copy
of the F.I.R., as pointed out by the office.
List the matter under the heading for admission after
removal of the aforesaid defect.
Shahzad ( Hemant Kumar Srivastava, J.)