High Court Patna High Court - Orders

Sitaram Sah vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Sitaram Sah vs The State Of Bihar on 11 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.9677 of 2008
                                      SITARAM SAH
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

07. 11.10.2010 Petitioner seeks to challenge the institution of the

FIR. This matter was lodged in this Court on 28.02.2008. When

the case was taken up, again petitioner prayed for adjournment.

As prayed for, list this matter after Puja holidays.

Petitioner must file supplementary affidavit

indicating the present position of the investigation/case.

In case, the petitioner fails to file the supplementary

affidavit, this Court shall presume that the application has

become infructuous.

( Kishore K. Mandal )
hr