High Court Patna High Court - Orders

Kavita Aagney vs State Of Bihar on 28 July, 2011

Patna High Court – Orders
Kavita Aagney vs State Of Bihar on 28 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.40899 of 2008
                                    Kavita Aagney
                                          Versus
                                     State Of Bihar
                                        -----------

2 28.7.2011 Counsel for the petitioner is permitted to add the

Subdivisional Officer, Darbhanga as opposite party no.2.

Mr.Jharkhandi Upadhyay, learned A.P.P. is directed to

obtain instructions from the Subdivisional Officer, Darbhanga.

Call for the case diary of Darbhanga Sadar PS Case

No. 54/2007 from the court of the C.J.M, Darbhanga and put up

this case on its receipt.

In the mean time, further proceedings in the aforesaid

case shall remain stayed subject to the fact that the same issue was

raised in CWJC N. 8062/2008 which has been remanded back to

the Subdivisional Officer Sadar, Darbhanga to decide the question

regarding the place of residence of the petitioner.

A copy of this order be handed to the State counsel.

     haque                                              ( Sheema Ali Khan, J.)