IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15707 of 2008
SHIV NATH RAI
Versus
STATE OF BIHAR
-----------
3/ 1.7.2008 By order dated 1.5.2008 carbon copy of case
diary of Bidupur P.S.Case No.301 of 2002 along with
post mortem report was called for.
From the office note, it appears that the
carbon copy of case diary has been received but the
post mortem report has not yet been received.
Learned counsel for the petitioner submits
that the post mortem report is mentioned in the case
diary and prays that the case may be listed for
admission.
As prayed for, put up this case under the
heading “for admission”.
Tahir/- ( Shyam Kishore Sharma, J.)