High Court Patna High Court - Orders

Sanjay Mittal vs State Of Bihar on 8 July, 2010

Patna High Court – Orders
Sanjay Mittal vs State Of Bihar on 8 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.8673 of 2010
                                   SANJAY MITTAL
                                           Versus
                                   STATE OF BIHAR
                                         -----------

3. 8.7.2010 Call for a report from the Election Commission of India

giving a chart whether father’s name and address of elector(Ramesh

Chand Mittal) , as given at Annexure-5 to this petition, are tallied or not.

In the meantime, no coercive steps shall be taken against the

petitioner in connection with Buxar Town(Industrial) P.S. case no.342

of 1994 pending in the court of Chief Judicial Magistrate, Buxar.

Let this order be communicated to the court below through

fax at the cost of the petitioner.

      Sudip                                          ( Mandhata Singh,J )