IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1200 of 2010
KUMKUM DEVI
Versus
STATE OF BIHAR & ORS
-----------
2 22.11.2010 The petitioner has filed the instant application under
Articles 226 and 227 of the Constitution of India read with section
407 Cr.P.C.
Section 407 Cr.P.C. refers to the power of the High
Court to transfer cases.
Learned counsel for the petitioner is permitted to
convert this application into one under Criminal Misc. Case under
section 407 Cr.P.C.
(S.P.Singh,J)
KHAN