IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.362 of 2011
MD. HASAMAT
Versus
THE STATE OF BIHAR
-----------
2. 18.01.2011 Learned counsel for the petitioner submits that in the
order it transpires that mobile was recovered from the petitioner
whereas the case is otherwise.
Call for the Carbon Copy of the case diary from the
Court of the Chief Judicial Magistrate, Madhubani in connection with
Kaluahi P.S. Case no. 20 of 2010.
Put up this case after receipt of the same.
During the pendency of this application no coercive steps
shall be taken against the petitioner from the Court of the Chief
Judicial Magistrate, Madhubani in connection with Kaluahi P.S. Case
no. 20 of 2010.
Let a copy of this order may be communicated through
fax to the court below at the costs of the petitioner.
,
( Gopal Prasad, J.)
Amit