IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20844 of 2011
Nandey Yadav & Anr.
Versus
The State Of Bihar
-----------
02. 19.07.2011 Heard learned counsel for the petitioners
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,
Nalanda at Biharsharif, in connection with Laheri P.S.
Case No. 213/2010.
Rule be made returnable within three weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioners.
Let the matter be listed after receipt of the
same.
Rajeev/ ( Akhilesh Chandra, J.)