IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29817 of 2010
RUDRANAND JHA
Versus
STATE OF BIHAR THRU.VIGILANCE
-----------
3 11.10.2010 This case has been listed under the
heading ‘To be mentioned’ at the instance of the
petitioner by filing mentioning slip dated
8.10.2010 at Flag-A, praying for grant of
interim protection to the petitioner as in the
said case, carbon copy of case diary has been
called for by order dated 29.9.2010 from the
court of Special Judge, Vigilance-II, Patna in
connection with Special Case No.19 of 2008
arising out of Sikti P.S. Case No. 165 of 2008.
In view of submissions, the prayer is
allowed.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with the aforesaid case.
AI ( Mandhata Singh, J.)