IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16441 of 2010
LALITA DEVI
Versus
The STATE OF BIHAR
------
3/ 11.08.2010 Let a report be called for regarding genuineness of the
prescription, as contained in Annexure-2 to the application, from the
Court of C.J.M., Buxar in connection with Brahmpur P.S. Case No.
156 of 2008.
In the meantime, no coercive action be taken against the
petitioner in connection with Brahmpur P.S. Case No. 156 of 2008
pending in the Court of C.J.M., Buxar.
Put up this case immediately after receipt of the report.
shail (Mandhata Singh, J.)