IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9426 of 2010
MR.RAVINDRAN GANDHI @ GANDHI RAVEENDRAN & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
3. 16.12.2010 It appears that the order dated 2.12.2010 has been
transposed from Cr. Misc. 9417 of 2010 due to some
inadvertence and, therefore, a fresh order is being passed
herein.
It has been submitted that in the facts of the case no
offence under Section 420 of the Indian Penal Code is made
out and it relates to a business dispute between the parties.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of 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 three weeks, failing which this application as against
him shall stand rejected without further reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, the further proceeding in
Complaint Case no. 288 (C) of 2008 pending in the court of Sub
Divisional Judicial Magistrate, Patna, shall remain stayed.
( Anjana Prakash, J.)
S.Ali