IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.258 of 2010
MUKESH KUMAR
Versus
STATE OF BIHAR & ORS
with
CR. WJC No.23 of 2010
RAKESH KUMAR
Versus
STATE OF BIHAR & ORS
with
CR. WJC No.27 of 2011
GHANSHYAM RATHI & ANR.
Versus
THE STATE OF BIHAR & ORS.
-----------
3 17.01.2011 Learned counsels for the petitioner and the State
are present.
Learned counsel for the State prays for three
weeks’ time to seek further instructions/file counter
affidavit.
As prayed for, put up this matter after three
weeks.
Till further orders, let no coercive step be taken
against the petitioners of the above case in connection
with Pirbahore P.S. Case No. 469 of 2009.
Manish/- ( Shailesh Kumar Sinha,J.)