High Court Patna High Court - Orders

Arun Saluza &Amp; Anr vs The State Of Bihar &Amp; Anr on 19 April, 2011

Patna High Court – Orders
Arun Saluza &Amp; Anr vs The State Of Bihar &Amp; Anr on 19 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.20435 of 2008
                                       ARUN SALUZA & ANR
                                                 Versus
                                  THE STATE OF BIHAR & ANR
                                               -----------

2. 19.4.2011 It has been submitted that the petitioners are

being proceeded against despite there being no sanction

for prosecution.

Issue notice to the opposite party no.2 by designation

and not name to show cause as to why the 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 10 days, failing which

this application shall stand rejected without further reference

to a Bench.

Rule returnable three months.

     Narendra/                           ( Anjana Prakash, J. )