IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29253 of 2010
                                    CHANDAN MISHRA
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------
2. 12.08.2010. Heard learned counsel for the
petitioner and counsel appearing for the State.
The petitioner is apprehending his
arrest in a case registered under Sections 406,
409, 420 and 120B of the I.P.C.
It is alleged that during distribution
of flood relief fund the petitioner
misappropriated of the fund. The enquiry was
made by the S.D.O., Saharsa, who found that
certain persons misappropriated some sort of
fund. Though in the enquiry report nothing
specific against the petitioner as contained in
Annexure-2 but in the F.I.R. the petitioner has
been named which has been lodged on the basis
of the enquiry report as contained in Annexure-
2.
Considering the aforesaid facts, let
the clear carbon copy of the case diary of
Basanahi P.S. Case No. 11 of 2010 be called for
from the court of the learned C.J.M., Saharsa
and put up this case after receipt of the case
diary.
 Let no coersive steps be taken against
 2
the petitioner in the meantime, in Basanahi
P.S. Case No. 11 of 2010 from the court of the
learned C.J.M., Saharsa.
U.K. ( Dinesh Kumar Singh, J.)