IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28595 of 2008
SITARAM SINGH & ORS
Versus
STATE OF BIHAR & ANR
-----------
4 23.6.2011 Counsel for the petitioners submits that the entire
occurrence has taken place at Gaya and as such the court at
Begusarai has no jurisdiction to take cognizance in this case.
Issue notice to opposite party no.2 both by ordinary
process and registered post requisites for which must be filed
within a week failing which this application shall stand dismissed
without further reference to a bench.
List this case on appearance of opposite party no.2.
In the mean time further proceedings in Begusarai
(Town) PS Case No. 393/2006 pending before the C.J.M,
Begusarai shall remain stayed.
haque ( Sheema Ali Khan, J.)