Patna High Court – Orders
Dinesh Roy &Amp; Anr vs State Of Bihar &Amp; Anr on 26 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18141 of 2010
1. DINESH ROY SON OF LATE CHHOTE LAL ROY
2. MALTI DEVI WIFE OF DINESH ROY
Versus
STATE OF BIHAR & ANR
-----------
2. 26.10.2010 Mr. Ashok Kumar Mishra, learned Counsel for the
petitioner is permitted to withdraw the application with regard
to petitioner no.1.
It has been submitted that from the perusal of the
agreement, it appears that the petitioner no.2 is nowhere in
the picture.
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 10 days, failing which this application
shall stand rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )