IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24240 of 2011
Vikki Kumar
Versus
The State Of Bihar
*****
For the petitioner : Mr. Bipin Kumar, Adv.
For the State : Mr. Parmanand Prasad, APP
*****
03. 16.09.2011 Submission of learned Additional Public
Prosecutor is that case diary available is up to paragraph
31 dated 05.04.2011 and by filing supplementary affidavit
enclosing copy of complaint petition no. 1118/2011,
which is pending in the court of Chief Judicial Magistrate,
Bhagalpur, said to have been filed by the victim against
her husband i.e. informant and others. It is submitted that
victim has already arrived and residing with her brother at
village Kawakoli, Nathnagar, Bhagalpur.
In view of the above, call for up to date
carbon/Xerox copy of the case diary in connection with
Mojahidpur (Babarganj) P.S. Case No. 30/2011 from the
court of Chief Judicial Magistrate, Bhagalpur, and put up
this case after receipt of the same within top ten cases.
Rule be made returnable within six weeks.
Rajeev/ ( Akhilesh Chandra, J.)