IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.468 of 2008
PRAMOD KUMAR PANDEY
Versus
THE STATE OF BIHAR
-----------
9 30/6/2010 Perused the report at Flag-A.
In view of such report, this Court would direct for
personal appearance of the Superintendent of Police, Rohtas to
explain as to why the Investigating Officer of this case has not
been made to appear for his deposition as also the steps taken for
arrest of accused Nata Mahto.
The Superintendent of Police, Rohtas will appear
before this Court on 21st July, 2010.
Let a copy of this order along with a copy of the report
at Flag-‘A’ be sent forthwith to the Superintendent of Police,
Rohtas at Sasaram for its compliance.
Put up this case on 21.7.2010 at the top of the list.
Abhay Kumar ( Mihir Kumar Jha, J.)