IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28054 of 2009
Param Hansh @ Param Hansh Rai & Anr
Versus
State Of Bihar & Anr
-----------
03 09.09.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Learned counsel for the petitioners is permitted to make
necessary correction in the name of Opposite Party No. 2 to this
petition within course of the day.
Issue notice to Opposite Party No. 2 as to why this
petition be not admitted/disposed of at admission stage itself.
Requisites etc. must be filed within two weeks for issuance of process
by both the process i.e. registered cover with A/D as well as ordinary
post, failing which this petition shall stand dismissed without further
reference to the Bench.
List the matter after service report or after appearance of
Opposite Party No. 2 whichever is earlier.
In the meantime, further proceeding of Sursand P.S.
Case No. 88 of 2003 pending in the court of Sri V.P. Tiwari, Judicial
Magistrate, 1st Class, Pupri at Sitamarhi or his successor shall remain
stayed till further order in respect of petitioners only.
SHAHZAD ( Hemant Kumar Srivastava, J.)