High Court Patna High Court - Orders

Damayanti Kunwar @ Damayanti … vs State Of Bihar &Amp; Anr on 2 November, 2010

Patna High Court – Orders
Damayanti Kunwar @ Damayanti … vs State Of Bihar &Amp; Anr on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.14842 of 2009

                   DAMAYANTI KUNWAR @ DAMAYANTI MISHRA & ANR
                                     Versus
                              STATE OF BIHAR & ANR


2   02.11.2010

Issue notice to opposite party no.2 to show

cause as to why this application be not heard and disposed of

at the admission stage itself.

Requisites for notice under both process,

ordinary as well as under registered post with

acknowledgement due, must be filed within one week from

today failing which the application shall stand rejected

without further reference to Bench.

During the pendency of this application,

operation of the order dated 06.01.2009 passed in Complaint

Caseno. 1183 of 2008 pending in the court of Subdivisional

Judicial Magistrate, Siwan, shall remain stayed, if the trial is

yet to commence.

(Akhilesh Chandra, J.)

AAhmad