IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25917 of 2010
Saryug Prasad Sinha @ Saryug Prasad
Versus
State Of Bihar
-----------
2/ 16-09-2011 Learned counsel for the State, Mr. Jharkhandi
Upadhayaya is directed to file counter affidavit more particularly
over points raised by the learned counsel for the petitioner that
during the course of investigation neither stock register has been
verified nor his shop has been visited to ascertain the seized grains
happen to be the article supplied to the PDS dealer for getting it
distributed amongst the beneficiaries. The counter affidavit must
be filed within four weeks. Till then further proceeding against the
above named petitioner shall remain stayed in connection with
Rahui P.S. case no. 128 of 2009 pending in the court of Sub-
divisional Judicial Magistrate, Biharsharif (Nalanda).
Put up after four weeks retaining its position in the list.
perwez (Aditya Kumar Trivedi,J.)