IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26376 of 2011
Mithilesh Tiwary
Versus
The State Of Bihar
-------------
02/- 30/08/2011 Heard.
Call for legible carbon/xerox copy of the case diary in
connection with Imamganj P.S. Case No. 49 of 2010 and Imamganj
P.S. Case No. 20 of 2010 from the court of Sub-Divisional Judicial
Magistrate, Sherghati (Gaya).
Rule is made returnable within four weeks.
In the meantime, in view of Annexure – 4, no coercive
step shall be taken against the petitioner.
On receipt of the same, list this case under top ten
cases.
Praveen/- ( Akhilesh Chandra, J.)