IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42194 of 2010
RAMJI PASWAN, SON OF SRI RAMSIDH PASWAN, RESIDENT OF
VILLAGE-AMOUNA, POLICE STATION- DAUDNAGAR, DISTRICT-
AURANGABAD.
...... .. PETITIONER.
Versus
THE STATE OF BIHAR ........ OPPOSITE PARTY.
-----------
3. 29.11.2010. In compliance of my order dated 30.6.2010 passed
in Criminal Miscellaneous No.15673 of 2010 B.D.O. Simri
Bakhtiyarpur and the Executive Engineer, NREP, Saharsa have
submitted their report but beyond the time granted under the
said order for which it is submitted that petitioner is not
responsible. In case, petitioner is not responsible for the delay
in submission of the report by the B.D.O. Simri Bakhtiyarpur
and Executive Engineer NREP, Saharsa then he be allowed the
benefit of the order dated 30.6.2010 and to that extent the said
order is modified and modification application is, accordingly,
disposed of.
Let this order be communicated to the court below
(Chief Judicial Magistrate, Saharsa) through fax on payment of
usual charges by the petitioner.
( V.N. Sinha, J.)
Ibrar/-