IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25128 of 2010
SULEMAN CHOUDHARY @ SURENDRA CHOUDHARY
Versus
STATE OF BIHAR
-----------
2 06.08.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing
on behalf of the State.
The petitioner is in custody in connection
with Bhagwanpur P.S. Case No. 45 of 2010 for
offences punishable under Section 302/34 of the
Indian Penal Code.
Learned counsel for the petitioner submits
that the case diary in the matter has been
called for in Cr.Misc.No.20277 of 2010 (Chandan
Choudhary Versus State of Bihar).
In that view of the matter, put up this
case along with Cr.Misc. No. 20277 of 2010 in
which the case diary has been called for.
Bibhash ( Jyoti Saran, J.)