High Court Patna High Court - Orders

Pantho Milan Kundu @ Patra Milan … vs State Of Bihar & Anr on 21 July, 2011

Patna High Court – Orders
Pantho Milan Kundu @ Patra Milan … vs State Of Bihar & Anr on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.32719 of 2009
                     Pantho Milan Kundu @ Patra Milan Kundu & Anr
                                         Versus
                                The State Of Bihar & Anr
                                        -----------

2/ 21.07.2011 The High Court record of this case was eaten by the

white ants and it was reconstructed when a notice with regard to the

same was given to the counsel, who provided the Court with a copy

of the petition for consideration.

It has been submitted that the disputed money was

forfeited by the petitioner-company on account of the clause in the

tender notice and no offence of cheating or misappropriation is

made out in the facts of the case.

Issue notice to the opposite party no.2 to show cause as

to why this application be not admitted and disposed of, if possible,

at the admission stage itself.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

          JA/-                                                (Anjana Prakash,J.)