IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29725 of 2011
Chandeshwari Pandit
Versus
The State Of Bihar
*****
02/- 26.09.2011 Heard learned counsel for the petitioner,
learned counsel for the informant and learned Additional
Public Prosecutor for the State.
Supplementary affidavit has been filed on
behalf of the petitioner.
Call for legible carbon/xerox copy of the case
diary from the court of Chief Judicial Magistrate,
Madhepura, in connection with Singheshwar P.S. Case
No. 53/2011.
Let the matter be listed after receipt of the
same. Rule be made returnable within six weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioner.
( Akhilesh Chandra, J.)
Rajeev/