High Court Patna High Court - Orders

Sri Sapan Kumar Chakravarti &Amp; … vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Sri Sapan Kumar Chakravarti &Amp; … vs The State Of Bihar on 2 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.18505 of 2010
                     SRI SAPAN KUMAR CHAKRAVARTI & ANR
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2/ 02.02.2011 No one appears for the petitioners.

It appears from the petition filed herein that the

petitioners are the Officers of the bank and when the complainant

was noticed for recovery of a bank loan the present fictitious

complaint has been instituted.

Learned counsel for the petitioners is permitted to add

the complainant as opposite party no.2 in this application.

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.

Meanwhile, further proceeding in Complaint Case

No.409 of 2007 pending in the court of the Judicial Magistrate, 1st

class, Patna City, shall remain stayed.

          JA/-                                                  ( Anjana Prakash,J.)