IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5930 of 2009
SMT.SUSHILA DEVI
Versus
STATE OF BIHAR & ANR
-----------
02. 16.08.2010 Issue notice to Opposite Party No. 2 as to
why this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary
process as well as registered cover with A/D for which
requisites etc. must be filed within ten days, failing
which this application shall stand dismissed without
further reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Kadamkuan (Kankarbagh) P.S.
Case No. 676 of 2006 (G.R. No. 3755 of 2006) pending
before Chief Judicial Magistrate, Patna shall remain
stayed.
(Anjana Prakash, J.)
Vikash/-