IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43769 of 2010
BALDEO RAM @ BALDEO BAITHA
Versus
THE STATE OF BIHAR
-----------
03. 27.04.2011 Earlier in the order dated 13.4.2011, the stay was
granted to the petitioner, but inadvertently it has not been left out.
Let the stay be added as “in the meantime, no coercive
step shall be taken against the petitioner in connection with Dhaka
P. S. Case No.106 of 2010 pending in the court of the Sub-
divisional Judicial Magistrate, Sikrahana at Motihari, East
Champaran”.
Let this order be communicated to the court below
through fax at the cost of the petitioner.
Vikash ( Mandhata Singh, J.)