IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20185 of 2011
Munmun Mishra
Versus
The State Of Bihar
-----------
03/- 04/08/2011 Heard.
Supplementary affidavit has been filed on behalf of the
petitioner.
Call for legible carbon/xerox copy of the case diary in
connection with Brahampur (K.B.) P.S. Case No. 304 of 2010 from
the court of Chief Judicial Magistrate, Buxar and put up after receipt
of the same.
Rule is made returnable within three weeks.
Meanwhile, no coercive step shall be taken against the
petitioner.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioner.
Praveen/- ( Akhilesh Chandra, J.)