High Court Patna High Court - Orders

Ram Pravesh Mahto vs The State Of Bihar on 4 February, 2011

Patna High Court – Orders
Ram Pravesh Mahto vs The State Of Bihar on 4 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.1618 of 2011
                       RAM PRAVESH MAHTO
                               Versus
                        THE STATE OF BIHAR
                             ------------

03. 04.02.2011 Petitioner is apprehending his arrest in a case

registered under Sections 420, 272, 273, 485, 486, 487

of the I.P.C., Section 63, 65, 66 of the Copy Right Act,

1957 and Section 47(A) of the Excise Act.

A supplementary affidavit has been filed to

the effect that petitioner’s daughter marriage is going to

be solemnized on 08.02.2011.

In that view of the matter, let no coercive

steps be taken against the petitioner in connection with

Hajipur Sadar P.S. Case No. 262 of 2010 till 1st of March,

2011.

In the meantime, let legible carbon copy of the

case diary, be called for from the Court of Chief Judicial

Magistrate, Vaishali at Hajipur in connection with

Hajipur Sadar P.S. Case No. 262 of 2010.

Put up this case on 1st of March, 2011, retaining

its position.

Shageer                                          (Dinesh Kumar Singh, J)