IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33118 of 2011
Nand Kishore Manjhi
Versus
The State Of Bihar
----------------------------------
02. 28.09.2011 Petitioner being In-charge, Headmaster of
the Government School is apprehending his arrest in a
case registered under Sections 409 of the I.P.C.
Call for the legible carbon copy of the case
diary of Daraunda P.S. Case No. 149 of 2010 from the
Court of Chief Judicial Magistrate, Siwan.
In the meantime, let no coercive steps be
taken against the petitioner in connection with
Daraunda P.S. Case No. 149 of 2010.
(Dinesh Kumar Singh, J)
Shageer