IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29582 of 2011
Md. Mobin Akhtar
Versus
The State Of Bihar
-----------
2 08.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Learned counsel for the State is directed to file
counter affidavit within four weeks, specifically disclosing
the period for which there was contract in between the
petitioner with Railway.
Meanwhile, further proceeding in Barauni Rail
P.S. Case No.85/09 pending in the court of learned Railway
Judicial Magistrate, Barauni shall remain stayed.
(Aditya Kumar Trivedi, J.)
PN