Patna High Court – Orders
Krishna Devi vs State Of Bihar on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23375 of 2010
KRISHNA DEVI, W/O MAHENDRA PODDAR,
RESIDENT OF VILLAGE-SAMSA, P.O.-MANSOORCHAK, DISTRICT- BEGUSARAI.
Versus
STATE OF BIHAR
-----------
06. 02.02.2011 Let an original register of crop compensation for flood in
year 2007-08 be called for from the Block Development Officer,
concerning Panchayat Samsa-1, Village-Jamaldipur, P.O.
Mansoorchak, Begusarai as the petitioner is accused in Mansoorchak
P.S. Case No .04 of 2010 under sections
420,409,323,504,467,468,471/34 of the Indian Penal Code pending in
the court of the Chief Judicial Magistrate, Begusarai.
List this case after receipt of the report.
In the meantime, interim relief as granted to petitioner on
04.8.2010 shall remain continue.
Vikash (Mandhata Singh, J.)