IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33292 of 2011
Subodh Jha & Anr.
Versus
The State Of Bihar
-----------------
02/- 20/10/2011 Heard.
Call for legible carbon/Xerox copy of the
case diary in connection with Falka P.S. Case No. 50
of 2011 from the court of Chief Judicial Magistrate,
Katihar.
Rule is made returnable within six weeks.
In the meantime, no coercive step shall be
taken against the petitioners.
On receipt of the same, list this case under
top ten cases.
( Akhilesh Chandra, J.)
Praveen/-