IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28666 of 2011
Santosh Pandey @ Santosh Kant Pandey
Versus
The State Of Bihar
-----------
3. 20.09.2011 The learned counsel for the petitioner is permitted
to make correction in paragraph-1 and prayer portion of the
petition.
By an order dated 2.9.2011, the case diary and
the antecedent report of the petitioner was called for. It
appears that the case diary has been received but the
antecedent report has not been received.
Counsel for the petitioner submits that probably it
is for the reason that instead of Siwan Town P.S. Case No. 277
of 2010, it was wrongly typed in the petition as Siwan P.S.
Case No. 277 of 2010 and, therefore, the antecedent report
has not been received.
The order is modified to the extent that the
antecedent of the petitioner who is an accused in Siwan Town
P.S. Case No. 277 of 2010 be called for from the
Superinendent of Police, Siwan.
Let this order be communicated to the
Superintendent of Police, Siwan, through FAX at the cost of the
petitioner.
( Anjana Prakash, J.)
S.Ali