IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24049 of 2011
Ram Bachan Singh
Versus
The State Of Bihar
-----------
02. 16.08.2011 Heard learned counsels for the petitioner,
informant and State.
Call for legible carbon/Xerox copy of the
case diary from the court of Chief Judicial Magistrate,
Bhojpur, Ara, in connection with Agiaon Bazar P.S.
Case No. 45/2010.
Let the matter be listed after receipt of the
same.
Rule be made returnable within four weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioner.
Rajeev/ ( Akhilesh Chandra, J.)