IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32999 of 2010
Upendra Rai @ Upendra Yadav
Versus
State Of Bihar
-----------
06/- 19/08/2011 Heard.
Perused Letter No. 258 dated 20.07.2011 received from
the court below.
The court below is directed to dispose of the concerned
case preferably within a period of six weeks from the date of
communication of a copy of this order.
Let, this order be communicated to the court below i.e.
the court of Judicial Magistrate, 1st Class, Danapur (Patna), in
connection with Danapur P.S. Case No. 286 of 2009 through FAX at
the cost of the petitioner
Praveen/- ( Akhilesh Chandra, J.)