IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37702 of 2010
NARESH CHAUDHARY
Versus
STATE OF BIHAR
-----------
3 4.3.2011 As prayed for, list this case on
28.3.2011 on the top of the list, on which date
both husband and wife shall be physically
present in Court.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Complaint Case No. 1850C/2009 pending in
the Court of Chief Judicial Magistrate, Saharsa.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)