IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35786 of 2010
VIKAS KUMAR @ SONI
Versus
STATE OF BIHAR & ANR
-----------
2 19.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the complainant.
Learned counsel for the petitioner submits that
the petitioner is still ready to keep the complainant.
In the aforesaid circumstance, learned counsels
for the parties are directed to produce the petitioner as well
as the complainant before this court on 08.12.2010.
List this matter on the above-said date.
In the meantime, no coercive steps shall be taken
against the petitioner, Vikas Kumar @ Soni in connection
with Complaint Case No. 324 C of 2009 pending in the court
of Sub Divisional Judicial Magistrate, Begusarai.
AKV/- ( Hemant Kumar Srivastava,J.)