IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30675 of 2010
SUJEET SHARMA
Versus
STATE OF BIHAR
----------
04/ 25.1.2011 It is pointed out by the learned counsel for the petitioner that
carbon copy of the case diary as well as antecedent report of the
petitioner as called for by this court has not been received as yet.
Let show cause notice be issued to the CJM, Munger as well
as S.P, Munger as to why they have not complied the order of this
court with direction to both the above stated Officers to send carbon
copy of case diary of Kotwali P.S. Case no. 435/2008 as well as
antecedent report of the petitioner- Sujeet Sharma so as to reach this
court within a week from the date of receipt of this order and they
submit their show cause within the above stated period.
Let this matter be listed immediately after receipt of the case
diary, antecedent report as well as explanations of both the above
stated officers under the heading for admission.
Let this order be communicated to both the stated officers
through FAX.
As prayed by the learned APP, let a copy of this order be
handed over to him for needful.
shahid (Hemant Kumar Srivastava,J)