IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13298 of 2011
Sri Sachindra Nath Prasad
Versus
The State Of Bihar & Anr
--------------------------------
2/ 11th August 2011 Issue notice to Opposite Party No.2 as to
why this petition be not admitted or disposed of at the
stage of admission. Requisites for notice by ordinary
process as well as under registered cover with A/D
must be filed within one week failing which this
petition as against her shall stand dismissed without
further reference to the Bench.
Till appearance of O.P. No.2, further
proceeding in connection with Complaint Case No.
C243/2008 pending in the court of Sub-divisional
Judicial Magistrate, Banka is stayed.
(Aditya Kumar Trivedi, J.)
perwez