High Court Patna High Court - Orders

Rustam Ansari vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Rustam Ansari vs The State Of Bihar on 6 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.17267 of 2011
                                Rustam Ansari son of Elamuddin Ansari
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 6.7.2011 Call for a report from the Chief Judicial Magistrate,

Kaimur at Bhabua about the present stage of Mohania P.S.

case No.68 of 2010 and the likely time to be consumed in its

conclusion.

Also Call for carbon copy of the case diary and the

postmortem examination report of Mohania P.S. case No.68

of 2010 from the court of the Chief Judicial Magistrate, Kaimur

at Bhabua.

The report as well as the case diary and the

postmortem examination report must reach this Court within

three weeks and put up on its receipt.

     Narendra/                         ( Anjana Prakash, J. )