IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29236 of 2010
RAM MANI SINGH & ANR
Versus
STATE OF BIHAR
-----------
2. 12.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners are apprehending their
arrest in a case registered under Sections 420
and 406 of the I.P.C.
The informant claims to sale the
tractor to the petitioners on credit for which
there is some dispute with regard to the
payment of price of the tractor.
It is submitted by the learned counsel
for the petitioners that they have paid the
price of the tractor.
Let the petitioners add the informant
as opposite party no.2.
Issue notice to opposite party no.2 by
registered cover with A/D as well as under
ordinary process for which requisites etc.,
must be filed within two weeks.
Let no coersive steps be taken in the
meantime against the petitioners, namely, Ram
Mani Singh and Hari Om @ Fantush in Barbigha
2
P.S. Case No. 63 of 2010 pending in the court
of the learned C.J.M. Sheikhpura.
U.K. ( Dinesh Kumar Singh, J.)