IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.25752 of 2010
Veena Ishwar
Versus
State Of Bihar & Anr
-----------
3 15.11.2011 Heard both the parties at some length. To
appreciate the rival contention it looks desirable for me to
call for the case diary, and accordingly, call for the case
diary of Bahadurpur P.S. Case No.47 of 2008 from the
court of learned Additional Chief Judicial Magistrate, Patna
City and list the matter after receipt of the same.
Till further order, further proceeding against
above named petitioner in Bahadurpur P.S. Case No.47 of
2008 pending in the court of learned Sessions Judge,
Patna, shall remain stayed.
Let this order be faxed to the court concerned at
the cost of Opposite Party No.2.
PN (Aditya Kumar Trivedi, J.)