High Court Patna High Court - Orders

Kumkum Devi vs State Of Bihar &Amp; Ors on 22 November, 2010

Patna High Court – Orders
Kumkum Devi vs State Of Bihar &Amp; Ors on 22 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. WJC No.1200 of 2010
                                   KUMKUM DEVI
                                        Versus
                              STATE OF BIHAR & ORS
                                      -----------

2 22.11.2010 The petitioner has filed the instant application under

Articles 226 and 227 of the Constitution of India read with section

407 Cr.P.C.

Section 407 Cr.P.C. refers to the power of the High

Court to transfer cases.

Learned counsel for the petitioner is permitted to

convert this application into one under Criminal Misc. Case under

section 407 Cr.P.C.

(S.P.Singh,J)
KHAN