IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20718 of 2011
Md. Noor Alam
Versus
The State Of Bihar
-----------
02. 18.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Call for legible carbon/Xerox copy of the
case diary from the court of Chief Judicial Magistrate,
Saharsa, in connection with Salkhua P.S. Case No.
04/2011.
Rule be made returnable within four weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioner.
Requisition may be sent to the court below
through Fax at the cost of the petitioner.
Let the matter be listed after receipt of the
same.
Rajeev/ ( Akhilesh Chandra, J.)