IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9063 of 2008
PRAMOD KUMAR PRABHAKAR @ PRAMOD MAHASETH & ORS
Versus
STATE OF BIHAR
-----------
03. 07.10.2010 Learned counsel for the petitioners makes diverse
submissions in support of the application. It is contended that the
present prosecution is attended with malice. An FIR was lodged
by the wife of petitioner no.1 relating to the same occurrence
which was found substantiated and charge-sheet was submitted
against the present complainant and his two nephews.
The matter requires consideration.
Admit. No fresh notice is required to be issued as
o.p.no.2 has already appeared.
Rule is made returnable within six weeks.
During the pendency of this application, further
proceeding in Complaint-cum-Protest petition No.459 of
2004(Trial No.1356 of 2007) arising out of Kamtaul P.S. Case
No.67 of 2003 shall remain stayed.
( Kishore K. Mandal )
hr