High Court Patna High Court - Orders

Kaushal Kishore Chaudhary vs The State Of Bihar on 7 September, 2011

Patna High Court – Orders
Kaushal Kishore Chaudhary vs The State Of Bihar on 7 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28639 of 2011
                            Kaushal Kishore Chaudhary
                                         Versus
                                 The State Of Bihar
                                       -----------

3 7.9.2011 Learned counsel for the petitioner submits that while

passing the order, dated 26.8.2011, this court had also observed

that no coercive steps should be taken against the petitioner in

Bidupur PS Case No. 41/2011. It is submitted that the petitioner is

a Branch Manager in a bank and he is not likely to abscond or

misuse the process of law and as such the court may give

protection to the petitioner.

Considering the circumstances of the case I direct that

no coercive steps shall be taken against the petitioner in Bidupur

PS Case No. 41/2011 pending before the Chief Judicial

Magistrate, Vaishali at Hajipur.

List this case before an appropriate bench at the top of

the list on receipt of the case diary.

     haque                                               ( Sheema Ali Khan, J.)