Patna High Court – Orders
Smt. Bibha Kumari & Anr vs The State Of Bihar on 15 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31538 of 2011
======================================================
Smt. Bibha Kumari & Anr
.... .... Petitioners
Versus
The State of Bihar
.... .... Opposite Party
======================================================
Appearance :
For the Petitioners : Mr. Dilip Kumar Ray with
Mr. Brajesh Kumar Pandey, Advocates
For the Opposite Party : None
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 15-10-2011 Call for carbon copy of case diary in connection with
Dalsingsarai P.S. Case No. 114 of 2011 dated 26.05.2011pending
in the court of learned Additional Chief Judicial Magistrate,
Dalsingsarai, Samastipur and put up this matter immediately after
receipt of the same under the same heading.
In the meantime, for a period of three months or till
disposal of the case, whichever is earlier, no coercive step shall be
taken against the petitioners in the aforesaid criminal case.
(Birendra Prasad Verma, J)
Devendra/-