IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19394 of 2011
Babita Kumari @ Babita Singh
Versus
The State Of Bihar
with
Cr.Misc. No.19400 of 2011
Shailesh Kumar Singh @ Shailesh Kumar
Versus
The State Of Bihar
-----------
02. 30.06.2011 It is alleged against petitioner Babita Kumari that
after firing the assailant handed over the arms to four
persons including the petitioner Babita Kumari whereas
petitioner Shailesh Kumar has not been named in the
F.I.R. and his name surfaced during investigation.
In that view of the matter, let the legible carbon
copy of the case diary of Hawai Adda P.S. Case No. 43 of
2011 be called for from the Court of Chief Judicial
Magistrate, Patna.
In the meantime, let no coercive steps be taken
against the petitioners in connection with Hawai Adda
P.S. Case No. 43 of 2011.
Shageer ( Dinesh Kumar Singh, J)