IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15131 of 2010
UMA SHANKAR MANDAL @ UMESH SHANKAR MANDAL
Versus
THE STATE OF BIHAR & ANR
-----------
2. 21.12.2010 It has been submitted that after the petitioner as a
Halka Karamchari took action against the Complainant, on the
orders of the superior officials, the present complaint was
instituted for reasons of malice.
Issue notice 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 three weeks, failing which this application as against
him shall stand rejected without further reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, the operation of the impugned
orders as well as further proceeding in Complaint Case no. 829
C of 2006 pending in the court of Sri S. Pandey, Judicial
Magistrate, 1st Class, Munger, shall remain stayed.
( Anjana Prakash, J.)
S.Ali