IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.28421 of 2011
Jageshwar Rai
Versus
The State Of Bihar
-----------
2 15.09.2011 Learned counsel for the State is directed
to file counter affidavit, for which four weeks time
is granted.
Call for the case diary of Chandi P.S.
Case No. 156/2004 arising out of T.R. No.6/08
from the court of learned Special Judge-cum-
Special Judge, Nalanda
Put up this case after four weeks.
Meanwhile, further proceeding Chandi
P.S. Case No. 156/2004 arising out of T.R.
No.6/08 pending in the court of learned Special
Judge-cum-Sessions Judge, Nalanda shall remain
stayed.
(Aditya Kumar Trivedi, J.)
PN