IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28937 of 2010
RAJEEV KUMAR
Versus
STATE OF BIHAR
-----------
03. 11.08.2010 It is submitted on behalf of the petitioner that
during investigation it has come that the victim is
residing at his brother-in-law place which has been
supported by several witnesses during course of
investigation. It is further submitted that investigation
is still pending.
In that view of the matter, let the legible
carbon copy of the case diary be called for from the
Court of Chief Judicial Magistrate, Muzaffarpur in
connection with Brahmpura P.S. Case No. 16 of 2002.
Shageer ( Dinesh Kumar Singh, J.)