High Court Patna High Court - Orders

Bindu Kumari vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Bindu Kumari vs State Of Bihar on 27 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.55132 of 2006
                             BINDU KUMARI
                                   Versus
                       THE STATE OF BIHAR & ORS
                                     with
                         Cr.Misc. No.18588 of 2009
                             BINDU KUMARI
                                   Versus
                            STATE OF BIHAR
                                  -----------

44/ 27.04.2011 Perused the report of the Sub-Divisional Judicial

Magistrate, Patna contained in letter No. 769 dated

11.4.2011. He is directed to take further steps for

apprehension of accused Vijay Prasad as early as possible

and submit further report about the proceeding taken on

28.4.2011.

Let a copy of this order be communicated to the

court of S.D.J.M., Patna in connection with Complaint

Case No. 797 (C ) of 2004 through fax by the office of this

Court with direction to the court below to submit further

report through fax.

Put up after receipt of the report under the same

heading.

Arjun/                                                  ( V. N. Sinha, J.)