IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23035 of 2011
Praveen Kumar
Versus
The State Of Bihar
-----------
2. 28.7.2011 Call for legible carbon copy of the case diary,
post mortem examination report of Hajipur Town P.S. Case No.
33 of 2011 from the court of Chief Judicial Magistrate, Vaishali
at Hajipur, and also a report from the Superintendent of Police,
Vaishali at Hajipur, about the antecedent of the petitioner, who
is accused in the aforesaid case, so as to reach this Court
within three weeks and put up after receipt of the same.
The District Judge, Hajipur, is directed to ensure
attendance of the accused persons from Jail since the counsel
for the Informant submits that commitment of the trial is being
delayed on account of their non-production from jail custody.
( Anjana Prakash, J.)
S.Ali