IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1618 of 2011
RAM PRAVESH MAHTO
Versus
THE STATE OF BIHAR
------------
03. 04.02.2011 Petitioner is apprehending his arrest in a case
registered under Sections 420, 272, 273, 485, 486, 487
of the I.P.C., Section 63, 65, 66 of the Copy Right Act,
1957 and Section 47(A) of the Excise Act.
A supplementary affidavit has been filed to
the effect that petitioner’s daughter marriage is going to
be solemnized on 08.02.2011.
In that view of the matter, let no coercive
steps be taken against the petitioner in connection with
Hajipur Sadar P.S. Case No. 262 of 2010 till 1st of March,
2011.
In the meantime, let legible carbon copy of the
case diary, be called for from the Court of Chief Judicial
Magistrate, Vaishali at Hajipur in connection with
Hajipur Sadar P.S. Case No. 262 of 2010.
Put up this case on 1st of March, 2011, retaining
its position.
Shageer (Dinesh Kumar Singh, J)