High Court Patna High Court - Orders

Srimati Shakuntala Pandey &Amp; … vs State Of Bihar on 20 September, 2010

Patna High Court – Orders
Srimati Shakuntala Pandey &Amp; … vs State Of Bihar on 20 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30266 of 2001
                          SRIMATI SHAKUNTALA PANDEY & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

10 20-09-2010 The present petition was heard on 06-09-2010 and it

was adjourned to enable the learned counsel for the petitioners to

file a detailed supplementary affidavit in view of changed

circumstances. Learned counsel for the petitioner, though, has

prepared the supplementary affidavit, but the same could not be

served on the other side. None appeared on behalf Opp.Party

no.2. Even today, learned counsel for Opp.Party no.2, whose

name appears in the daily cause list, has not appeared.

Accordingly, supplementary affidavit was not accepted.

It is necessary for the ends of justice to hear other side.

Issue notice to Opp.Party no.2 through ordinary

process, for which requisites etc. must be filed within a period of

10(ten) days, failing which this application shall stand rejected

without further reference to a Bench.

Put up this case either after service of notice on

Opp.Party no.2 or after two months, whichever is earlier.

( Rakesh Kumar, J.)
NKS/-