IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43262 of 2010
SHYAMAKANT MANDAL
Versus
THE STATE OF BIHAR
-----------
02/ 07.12.2010 So far defect no.7 is concerned, it is pointed out by the
office that the seal of learned Special P.P. Vigilance has not been
given. Copy has already been served upon learned Special P.P.
Vigilance. Let the aforesaid defect be ignored.
So far defect no.17 is concerned, petitioner has specifically
mentioned at para 1 of the petition that Special Vigilance case no.
24/2010 has arisen out of the Vigilance FIR no. 64/2010.Accordingly,
the aforesaid defect is also ignored.
Let this matter be listed under the heading for admission
within top thirty cases.
shahid (Hemant Kumar Srivastava,J)