IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1585 of 2010
VIKRAM KUMAR
Versus
STATE OF BIHAR
3 20.01.2011 Learned counsel for the petitioner submits that by
order dated 4.11.2010, legible carbon copy of the case diary in
connection G.R. No. 1689 of 2009 arising out of Kharagpur P.S.
case no. 180 of 2009 was called for along with a report from the
concerned Probation Officer through learned Juvenile Justice
Board, Munger. It is submitted that till today, those documents
have not been sent to this Court.
Let fresh reminder be issued to the concerned
Court/Officer.
pkj (Kishore K. Mandal, J)