IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35793 of 2010
KAMESHWAR RAI
Versus
STATE OF BIHAR
-----------
2 19.11.2010 Call for the case diary of Pear P.S. case No. .87
of 2006 from the court of Chief Judicial Magistrate,
Muzaffarpur and put up on receipt of the same.
Learned counsel for the petitioner points out that
no illegality or defalcation was found by the Audit team. So
the arrest of the petitioner should be stayed till disposal of
this Cr. Misc. petition.
Perusal of the impugned order of the learned
Sessions Judge reveals that he has himself observed in the
order that several irregularities had already been rectified
but some of them are still remained to be corrected.
Therefore, considering the aforesaid observation as well as
submission of Learned counsel for the petitioner, it is
ordered that no coercive steps shall be taken against the
petitioner, Kameshwar Rai in connection with Pear P.S.
case No. .87 of 2006 pending in the court of Chief Judicial
Magistrate, Muzaffarpur till further orders.
AKV/- ( Hemant Kumar Srivastava,J.)