Patna High Court – Orders
Uttam Sinha vs The State Of Bihar & Anr on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9442 of 2011
Uttam Sinha
Versus
The State Of Bihar & Anr
----------------------------------
2/ 23rdAugust 2011 Issue notice to O.P. No.2 as to why this
application be not admitted or disposed of at the stage
of admission itself. Requisites for notice by ordinary
process as well as under registered cover with A/D
must be filed within two weeks failing which this
application as against O.P. No.2 shall stand rejected
without further reference to the Bench.
Meanwhile further proceeding against the
petitioner, Uttam Sinha in connection with G.R. Case
No. 124 of 2007 arising out of K. Hat (Sahayak) P.S.
Case No. 13/2007 pending in the court of Judicial
Magistrate, 1st Class, Purnia shall remain stayed.
(Aditya Kumar Trivedi, J.)
perwez