IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9578 of 2009
ARVIND SHARMA @ ARBIND SHARMA
Versus
STATE OF BIHAR & ANR
-----------
2/ 07.09.2010 It has been submitted that the petitioner is the State Head
of the Finance Company which had advanced loan for purchase of
two mini buses to the complainant but since the complainant
defaulted in payment of loan instalment the vehicles were
repossessed by the co-accused mentioned in the complaint and
certain excesses are said to have been committed by the co-accused
persons who took possession of the vehicle for which the petitioner
cannot be held liable.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)