High Court Patna High Court - Orders

Mahadeo Prasad Singh vs The Vigilance Depatrment on 5 April, 2011

Patna High Court – Orders
Mahadeo Prasad Singh vs The Vigilance Depatrment on 5 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.40069 of 2010
                            MAHADEO PRASAD SINGH
                                         Versus
                          THE VIGILANCE DEPATRMENT
                                       -----------

3 5.4.2011 This case has been listed under the

heading ‘To be mentioned’ at the instance of the

petitioner by filing mentioning slip at Flag-A

stating therein that by order dated 23.3.2011

case diary in this case has been called for and

interim protection was given to the petitioner

but inadvertently interim relief has not been

mentioned in the said order.

In that view of the matter, it is

ordered that in the meantime, no coercive step

shall be taken against the petitioner in

connection with Special Case no.33 of 2009

(Vigilance F.I.R.No. 079 of 2009) pending in the

Court of Special Judge, Vigilance-II, Patna.

Let this order including the order dated

23.3.2011 passed in this case be communicated to

the court below through fax at the cost of the

petitioner.

AI                                                      ( Mandhata Singh, J.)