High Court Patna High Court - Orders

Shashi Kant Jha vs The State Of Bihar on 30 June, 2010

Patna High Court – Orders
Shashi Kant Jha vs The State Of Bihar on 30 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.13911 of 2010
       SHASHI KANT JHA, SON OF LATE KAMLA KANT JHA, RESIDENT OF VILLAGE-
       MANJHAUL, P.S. CHERIYA BARIYARPUR, DISTRICT-BEGUSARAI.
                                                                   .....Petitioner.
                                       Versus
       THE STATE OF BIHAR                                     .....Opposite Party.

       For the Petitioner                  : Mr. Abhay Kumar (Adv.)
       For the State                       : APP.
                                           -----------

03/ 30.06.2010 Perused the office note.

Learned Counsel for the petitioner is

permitted to make correction in the prayer

portion. In view of the mentioning of the

prayer portion, on 03.05.2010 the carbon/photo

copy of the case diary was called for from the

Ist Additional Sessions Judge/concerned court,

Muzaffarpur though it should have been Ist

Additional Sessions Judge/concerned court,

Samastipur.

The Ist Additional Sessions Judge,

Samastipur who is in seisin of the Sessions

Trial No. 185 of 2009 arising out of

Dalsingsarai P.S. Case No. 322 of 2008 is

advised to send the carbon/photo copy of the

case diary.

Let the order be transmitted through fax

if the cost is deposited by the petitioner.

(Shyam Kishore Sharma, J.)
kksinha/