IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25108 of 2011
======================================================
Tara Devi & Anr.
…. …. Petitioners
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
3 04-11-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Submission is that case diary available is up to paragraph 45
dated 01.03.2011.
Let up to date case diary of this case be called for in
connection with Kawakol P.S. Case No. 3 of 2011 from the Court of
Chief Judicial Magistrate, Nawadah.
Rule is made returnable within five weeks.
On receipt of the same, list this case under top ten cases.
(Akhilesh Chandra, J)
ASHWINI /-