IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.967 of 2011
Ranju Devi
Versus
The State Of Bihar & Ors.
-----------
3. 27.07.2011 Learned counsel for the State again prays
for pass over.
Counsel for the petitioner submits that this
is the third repeated pass over being taken on behalf
of the State.
The matter is passed over for the day. If on
the next date a proper show cause is not filed, this
Court directs the District Magistrate, Rohtas to
remain present in person to show cause why charges
be not framed against him.
List at the same position on 3rd of August,
2011.
P. Kumar ( Navin Sinha, J.)