High Court Patna High Court - Orders

Md. Noor Alam vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Md. Noor Alam vs The State Of Bihar on 18 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20718 of 2011
                            Md. Noor Alam
                                Versus
                          The State Of Bihar
                               -----------

02. 18.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Call for legible carbon/Xerox copy of the

case diary from the court of Chief Judicial Magistrate,

Saharsa, in connection with Salkhua P.S. Case No.

04/2011.

Rule be made returnable within four weeks.

In the meanwhile, no coercive steps shall be

taken against the petitioner.

Requisition may be sent to the court below

through Fax at the cost of the petitioner.

Let the matter be listed after receipt of the

same.

Rajeev/ ( Akhilesh Chandra, J.)