High Court Patna High Court - Orders

Sunita Devi vs The State Of Bihar on 12 August, 2010

Patna High Court – Orders
Sunita Devi vs The State Of Bihar on 12 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.24072 of 2010
                             SUNITA DEVI
                                 Versus
                         THE STATE OF BIHAR
                                -----------

03. 12.08.2010 This matter has been listed at the instance of

the petitioner.

Vide order dated 29.07.2010, legible carbon

copy of the case diary was called for and it was directed

for not taking any coercive steps since petitioner is a

lady. But by inadvertence only part of the order was

recorded and so far as the interim protection was

concerned, it could not be recorded.

On verification from the steno note book, it

was found that the interim order was dictated but by

inadvertence it could not be typed.

In that view of the matter, let the order dated

29.07.2010 be modified to the effect that apart from the

calling of the legible carbon copy of the case diary of

Gararu P.S. Case No. 15 of 2010, it was also directed

not to take any coercive steps against the petitioner in

the meanwhile.

Let the order dated 29.07.2010 and the

present order be transmitted through FAX to the Court

below at the cost of the petitioner.

Shageer                                        ( Dinesh Kumar Singh, J.)