High Court Patna High Court - Orders

Ramadhar Lal @ Ramadhar Prasad … vs The State Of Bihar &Amp; Anr on 16 September, 2010

Patna High Court – Orders
Ramadhar Lal @ Ramadhar Prasad … vs The State Of Bihar &Amp; Anr on 16 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.111 of 2009
                   RAMADHAR LAL @ RAMADHAR PRASAD & ORS .
                                           Versus
                             THE STATE OF BIHAR & ANR .
                                         -----------

03 16.09.2010 Let notice in the admission matter be issued to opposite

party nos.2 under ordinary process as well as registered cover with

A/D for which requisites etc. must be filed within one week, failing

which this application as against the concerned opposite party shall

stand rejected without further reference to a Bench.

It is made clear that for 06 weeks from today further

proceeding in connection with Cr. Rev. no. 174 of 1983, pending in

the Court of learned Sessions Judge, West Champaran at Bettiah shall

remain stayed.

Sym                                                                ( Kishore K. Mandal, J.)