High Court Patna High Court - Orders

Priyaranjan @ Pappu vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Priyaranjan @ Pappu vs State Of Bihar on 3 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.40068 of 2008
                             PRIYARANJAN @ PAPPU
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

03. 03.12.2010 By order dated 09.09.2009 this Court had

recorded that there was no material against the petitioner

except that the deceased had talked to the petitioner on

his mobile on account of which he had been made accused

in this case. Unfortunately, it appears that while calling for

the case diary the Opposite Party No. 2 was not noticed.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

The interim order dated 09.09.2009 shall

continue until further order.

(Anjana Prakash, J.)
Vikash/-