IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24072 of 2010
SUNITA DEVI
Versus
THE STATE OF BIHAR
-----------
03. 12.08.2010 This matter has been listed at the instance of
the petitioner.
Vide order dated 29.07.2010, legible carbon
copy of the case diary was called for and it was directed
for not taking any coercive steps since petitioner is a
lady. But by inadvertence only part of the order was
recorded and so far as the interim protection was
concerned, it could not be recorded.
On verification from the steno note book, it
was found that the interim order was dictated but by
inadvertence it could not be typed.
In that view of the matter, let the order dated
29.07.2010 be modified to the effect that apart from the
calling of the legible carbon copy of the case diary of
Gararu P.S. Case No. 15 of 2010, it was also directed
not to take any coercive steps against the petitioner in
the meanwhile.
Let the order dated 29.07.2010 and the
present order be transmitted through FAX to the Court
below at the cost of the petitioner.
Shageer ( Dinesh Kumar Singh, J.)