IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23288 of 2011
Md. Wajuddin @ Wajuddin & Ors.
Versus
The State Of Bihar
-----------
02. 04.08.2011 Call for legible carbon/Xerox copy of case diary in
connection with Azamnagar P.S. Case No. 24 of 2011 from the
court of learned Chief Judicial Magisrtate, Katihar and put up this
case after receipt of the same.
Rule be made returnable within 4 weeks.
In the meantime, no coercive step shall be taken against
the female petitioners, namely, Ruba Khatoon, Ladly Khatoon and
Sohagan Khatoon.
Let the order be communicated to the court below
through FAX at the cost of the petitioners.
Devendra ( Akhilesh Chandra, J.)