Patna High Court – Orders
Rakesh Sharma vs The State Of Bihar on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43033 of 2010
RAKESH SHARMA
Versus
THE STATE OF BIHAR
-----------
2/ 08.03.2011 Till 24.03.2011 no coercive action be taken against the
petitioner in connection with Complaint Case No. 397 of 2009
pending in the Court of S.D.J.M., Nawadah.
List this case on 25.03.2011.
Let the order be communicated through Fax at the cost
of the petitioner.
Shail ( Mandhata Singh, J.)