IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31836 of 2011
Srikant Rai @ Srikant Ray
Versus
The Union Of India
-----------
02 12.10.2011 At the very outset, it is pointed out by Mr. B.N. Pandey,
learned Additional Public Prosecutor that the State has not been made
party in this petition.
The petitioner should add the State as opposite party to
this petition.
Learned counsel for the petitioner is permitted to make
necessary correction within course of the day.
Call for the clear carbon copy of the case diary of
Jakkanpur P.S. Case No. 134 of 2011 corresponding to Special Case
No. 20 of 2011 from the court of Sessions Judge, Patna and list the
matter after receipt of the same.
SHAHZAD ( Hemant Kumar Srivastava, J.)