Patna High Court – Orders
Umesh Yadav @ Ravi Yadav vs The State Of Bihar on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43297 of 2010
UMESH YADAV @ RAVI YADAV
Versus
THE STATE OF BIHAR
-----------
3. 22.2.2011. Perused the office note which shows that in
compliance with the order dated 13.1.2010 case diary has been
received. However, antecedent report is still wanting.
Learned counsel for the petitioner submits that
regarding antecedent fact has been mentioned in paragraph 51 of the
case diary.
In view of the statement made by learned counsel for
the petitioner, list the case under the heading ‘For Admission’ even
without antecedent report.
Md.S. ( Rakesh Kumar, J.)