Patna High Court – Orders
Rehana Khatoon &Amp; Anr vs The State Of Bihar on 12 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29346 of 2010
REHANA KHATOON & ANR
Versus
THE STATE OF BIHAR
-----------
2. 12. 08. 2010. Call for legible carbon copy Case Diary of Srinagar P.S.
Case No. 49/2008 from the court of Chief Judicial Magistrate,
Madhepura, and put up after receipt of the same.
It is submitted by the learned counsel for the petitioner
that alleged amount was transferred to the account of respective
beneficiaries which was withdrawn by the beneficiaries themselves.
Considering the aforesaid facts, let no coercive steps
shall be taken against the petitioners in connection with Srinagar
P.S. Case No. 49/2008, pending in the court of Chief Judicial
Magistrate, Madhepura.
m.p. ( Dinesh Kumar Singh, J.)