IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23803 of 2011
Harischandra Rai & Ors.
Versus
The State Of Bihar
with
Cr.Misc. No.27087 of 2011
Navin Kumar Rai
Versus
The State Of Bihar
-----------
02/- 11/08/2011 Heard learned counsels representing the parties.
Since both these applications arising out of one case are
being taken up together.
Call for legible carbon/xerox copy of the case diary in
connection with Majhaulia P.S. Case No. 121 of 2011 from the court
of Chief Judicial Magistrate, Bettiah, West Champaran and put up
after receipt of the same.
Rule is made returnable within three weeks.
In the meantime, no coercive step shall be taken against
the petitioners.
Praveen/- ( Akhilesh Chandra, J.)