IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28639 of 2011
Kaushal Kishore Chaudhary
Versus
The State Of Bihar
-----------
3 7.9.2011 Learned counsel for the petitioner submits that while
passing the order, dated 26.8.2011, this court had also observed
that no coercive steps should be taken against the petitioner in
Bidupur PS Case No. 41/2011. It is submitted that the petitioner is
a Branch Manager in a bank and he is not likely to abscond or
misuse the process of law and as such the court may give
protection to the petitioner.
Considering the circumstances of the case I direct that
no coercive steps shall be taken against the petitioner in Bidupur
PS Case No. 41/2011 pending before the Chief Judicial
Magistrate, Vaishali at Hajipur.
List this case before an appropriate bench at the top of
the list on receipt of the case diary.
haque ( Sheema Ali Khan, J.)