IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1964 of 2010
HARISHANKAR KUSHWAHA & ANR
Versus
STATE OF BIHAR & ANR
-----------
3. 26.08.2010 Admit.
Issue notice in hearing matter to the opposite party
no. 2 to show cause as to why this application be not
admitted/disposed of at the stage of admission itself for which
requisites etc. under registered cover with A/D. as well as
ordinary process must be filed within ten days, failing which this
application shall stand rejected without further reference to a
Bench.
Rule returnable three months.
In the meanwhile, the further proceeding in
Complaint Case no. 1176 of 2009, Trial No. 3538 of 2009
pending in the court of Sri P.C. Anal, Judicial Magistrate, 1st
Class, Siwan, shall remain stayed.
( Anjana Prakash, J.)
S.Ali