IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8673 of 2010
SANJAY MITTAL
Versus
STATE OF BIHAR
-----------
3. 8.7.2010 Call for a report from the Election Commission of India
giving a chart whether father’s name and address of elector(Ramesh
Chand Mittal) , as given at Annexure-5 to this petition, are tallied or not.
In the meantime, no coercive steps shall be taken against the
petitioner in connection with Buxar Town(Industrial) P.S. case no.342
of 1994 pending in the court of Chief Judicial Magistrate, Buxar.
Let this order be communicated to the court below through
fax at the cost of the petitioner.
Sudip ( Mandhata Singh,J )