IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35047 of 2011
Lakhanlal Sinha @ Lakhan Narain Sinha
Versus
The State Of Bihar
--------------------
03/- 17/11/2011 Heard learned counsel representing the parties.
In view of Annexure – 4 at Page – 23, let call for
legible carbon/xerox copy of the case diary in connection with
Puraini P.S. Case No. 27 of 2008 from the court of Chief
Judicial Magistrate, Madhepura.
Rule is made returnable within three week.
In the meantime, no coercive step shall be taken
against the petitioner.
On receipt of the same, list this case under top ten
cases.
( Akhilesh Chandra, J.)
Praveen/-