IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18891 of 2010
AKHILESH AGRWAL & ANR
Versus
STATE OF BIHAR & ANR
-----------
2. 04.02.2011 No one appears on behalf of the
petitioners.
From the petition filed herein, I find
that a financial misconception has been converted to
the present complaint.
Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off at the stage of admission itself,
for which requisites etc. under registered cover with
A/D as well as ordinary process must be filed within
10 days, failing which this application shall stand
rejected without further reference to the Bench.
The Rule is returnable within three months.
In the mean while, the further
proceeding in Complaint Case No. 72 of 2010 pending
before the learned Judicial Magistrate Ist Class, Patna
shall remain stayed.
Fahad. ( Anjana Prakash, J. )