IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40946 of 2009
RANJIT SAH @ RANJEET KUMAR SAH & ANR
Versus
STATE OF BIHAR
-----------
06. 25-10-2010 In compliance of earlier orders carbon copy of the case
diary in connection with Mahua P.S. Case No. 296 of 2009 has been
produced which is only up to Paragraph No. 38 dated 6.8.2009
showing investigation is pending and on behalf of the petitioners it
appears that through registered post on 8.8.2009 one application to the
authorities including Deputy Superintendent of Police, Mahua has
been sent asserting that seized article was in fact diesel.
Considering the facts and circumstances, let up-to-date
case diary in connection with Mahua P.S. Case No. 296 of 2009
pending in the Court of Chief Judicial Magistrate, Vaishali at Hazipur
be called for, so that steps taken after receipt of such application be
came out for proper consideration.
Rule is made returnable within three weeks.
Praveen (Akhilesh Chandra, J.)