High Court Patna High Court - Orders

Raju Mandal & Anr. vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Raju Mandal & Anr. vs The State Of Bihar on 13 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                         Criminal Miscellaneous No.27891 of 2011

                 1. Raju Mandal S/o Late Baijnath Mandal,
                 2. Rekha Devi, wife of Raju Mandal
                       Both R/o Village Nanduchak, P.S. Rajoun,
                       District-Banka.
                                               --Petitioners

                                          Versus

                    The State Of Bihar         --Opp.Party


2   13.09.2011

It is submitted that petitioner no.1, Raju

Mandal, has been arrested. Hence the application

for anticipatory bail on his behalf has become

infructuous.

Call for the carbon/zerox copy of case

diary in Rajoun P.S. Cases no. 171 and 172, both

of the year 2010 pending before Chief Judicial

Magistrate, Banka.

Rule is made returnable within six

weeks.

Meanwhile, no coercive steps shall be

taken against petitioner no.2, Rekha Devi, in the

above mentioned case.

Put up on receipt of the case diary
2

within top ten cases.

( Akhilesh Chandra, J.)
AAhmad