High Court Patna High Court - Orders

Md. Mustaque vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Md. Mustaque vs The State Of Bihar & Ors on 14 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.31494 of 2011
                   ======================================================
                   Md. Mustaque
                                                                        .... .... Petitioner/s
                                                     Versus
                   The State Of Bihar & Ors
                                                                   .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s       : Md. Bahauddin, Advocate
                   For the Opposite Party/s   :   Mr. Harendra Prasad, A.P.P.
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 14-10-2011 Issue notice to the opposite party no. 2 by ordinary

process as also by registered post with A/D to show cause as to

why the prayer made on behalf of the petitioner for grant of

anticipatory bail in connection with Complaint Case No.2668 of

2009 pending in the court of Sri Sushil Kumar Tripathi, learned

Judicial Magistrate, 1st Class Purnea be not granted. Requisites for

issuance of notice must be filed within one week, failing which

this application shall stand rejected without further reference to a

Bench.

List this matter under the same heading immediately

either on service of notice or appearance of opposite party no.2,

whichever is earlier.

(Birendra Prasad Verma, J)

Anjani /-