IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25008 of 2010
NARESH RAJAK & ORS
Versus
STATE OF BIHAR
-----------
03/- 19-11-2010 Heard learned counsels for the parties.
Supplementary affidavit has been filed on behalf of the
petitioners.
Call for carbon/Xerox copy of the case diary in connection
with Falka P.S. Case No. 26 of 2003 and put upon receipt of the same.
Meanwhile, no coercive step shall be taken against the
petitioners.
Rule is made returnable within four weeks.
Praveen (Akhilesh Chandra, J.)