Patna High Court – Orders
Ram Bachan Singh vs The State Of Bihar on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24049 of 2011
Ram Bachan Singh
Versus
The State Of Bihar
-----------
02. 16.08.2011 Heard learned counsels for the petitioner,
informant and State.
Call for legible carbon/Xerox copy of the
case diary from the court of Chief Judicial Magistrate,
Bhojpur, Ara, in connection with Agiaon Bazar P.S.
Case No. 45/2010.
Let the matter be listed after receipt of the
same.
Rule be made returnable within four weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioner.
Rajeev/ ( Akhilesh Chandra, J.)