IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28873 of 2009
Girija Kumari @ Girija Devi
Versus
The State Of Bihar
---------
3 25.10.2011 Supplementary affidavit has been filed on behalf of the
petitioner.
Learned Addl. Public Prosecutor submits that for verification
of the submissions of learned counsel for the petitioner, perusal of
lower court record is essential. I am fully in agreement with the
submission of learned Addl. Public Prosecutor.
Call for the lower court record of Sessions Trial no. 305/2005
from the court of Addl. Sessions Judge IV, Buxar so as to reach this
court within one month.
List this matter immediately after receipt of the aforesaid
record under the same heading.
In the meantime, further proceedings of Sessions Trial no.
305/2005 pending in the court of Addl. Sessions Judge IV, Buxar shall
remain stayed in respect of the petitioner till further order of this court.
Shahid ( Hemant Kumar Srivastava,J)