IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13283 of 2010
CHANDRA MOHAN RAI SAXENA & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 13.12.2010 It has been submitted that even while a vigilance
case was pending for the same cause of action the present
case has been instituted, which is totally unwarranted.
Issue notice to the opposite party no.2 to show
cause as to why the 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 shall stand rejected without further reference to a
Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )