IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23071 of 2011
Mukesh Kumar
Versus
The State Of Bihar
-----------
2. 01.08.2011 As prayed by learned counsel for Opposite Party No.
2. Put up this case on 9th of August, 2011, retaining its position
enabling to file counter affidavit.
Apart from above specifically on the point of
alleged second marriage of petitioner which is denied in Para 9
of the application.
Meanwhile, no coercive steps taken by the
petitioner. Order is communicated to the Court at the cost of
the petitioner.
Let a copy of this order be communicated to the
Court below i.e. Chief Judicial Magistrate, Vaishali at Hajipur in
connection with Sarai P.S. Case no. 155 of 2010, through Fax at
the cost of the petitioner.
Kamlesh (Akhilesh Chandra, J.)