IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36331 of 2010
MANJESH KUMAR ROY @ MANJESH KUMAR
Versus
STATE OF BIHAR
-----------
02. 20.01.2011 As prayed for, list this case on 10th March, 2011 in
chamber at 4.00 P.M. Both husband and wife shall remain physically
present on that day.
In the meantime, no coercive step shall be taken against
the petitioner in connection with Bhagwanpur P.S. Case No. 162 of
2009 pending in the court of the Chief Judicial Magistrate, Begusarai.
Let this order be communicated to the court below
through fax at the cost of the petitioner.
Vikash (Mandhata Singh, J.)