High Court Patna High Court - Orders

Md. Hasamat vs The State Of Bihar on 18 January, 2011

Patna High Court – Orders
Md. Hasamat vs The State Of Bihar on 18 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.362 of 2011
                             MD. HASAMAT
                                   Versus
                          THE STATE OF BIHAR
                                 -----------

2. 18.01.2011 Learned counsel for the petitioner submits that in the

order it transpires that mobile was recovered from the petitioner

whereas the case is otherwise.

Call for the Carbon Copy of the case diary from the

Court of the Chief Judicial Magistrate, Madhubani in connection with

Kaluahi P.S. Case no. 20 of 2010.

Put up this case after receipt of the same.

During the pendency of this application no coercive steps

shall be taken against the petitioner from the Court of the Chief

Judicial Magistrate, Madhubani in connection with Kaluahi P.S. Case

no. 20 of 2010.

Let a copy of this order may be communicated through

fax to the court below at the costs of the petitioner.

,

( Gopal Prasad, J.)
Amit