Patna High Court – Orders
Ram Jatan Singh Yadav vs The State Of Bihar on 6 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26851 of 2011
Ram Jatan Singh Yadav
Versus
The State Of Bihar
2 06.09.2011
Call for the carbon/zerox copy of the
case diary in Karpi P.S. Case no. 47 of 1999 from
the court of Chief Judicial Magistrate,
Jehanabad.
The rule is made returnable within four
weeks.
Meanwhile no coercive steps shall be
taken against the petitioner in the above
mentioned case.
( Akhilesh Chandra, J.)
AAhmad