High Court Patna High Court - Orders

Prabhat Kumar @ Pinku vs The State Of Bihar on 24 June, 2010

Patna High Court – Orders
Prabhat Kumar @ Pinku vs The State Of Bihar on 24 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.12696 of 2010
                               PRABHAT KUMAR @ PINKU
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

4. 24.6.2010 By an order dated 27.4.2010 the F.S.L. report of

the seized articles was called for from the concerned Office.

It appears that the F.S.L. report has been sent

with regard to Barh P.S.case No.363 of 2008, whereas the

report of Barh P.S.case No.363 of 2009 was required.

In view of such, let this F.S.L. report be returned

immediately to the office concerned and a fresh report be

called for from the concerned office, so as to reach this Court

within two weeks.

The Counsel for the petitioner is directed to

deposit the cost of Fax.

Let this order be sent to the office concerned

through fax at the cost of the petitioner.

( Anjana Prakash, J. )

Narendra/