High Court Patna High Court - Orders

Sudhir Jhunjhunwala &Amp; Ors vs State Of Bihar &Amp; Anr on 14 December, 2010

Patna High Court – Orders
Sudhir Jhunjhunwala &Amp; Ors vs State Of Bihar &Amp; Anr on 14 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.39468 of 2010
                                  SUDHIR JHUNJHUNWALA & ORS
                                                   Versus
                                       STATE OF BIHAR & ANR
                                                 -----------

For the petitioners : Mr. Ghanshyam Upadhyay,
Advocate.

Mr. Awanish Kr. Singh, Adv.

                  For the Opposite Party     :       None


2.   14.12.2010                  It has been submitted that from the facts of the

Complaint it appears that the entire monetary transaction was

oral in nature which is not believable.

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. 1489 of 2010 (C.R. No. 1489 of 2010), T.R.

No. 645 of 2010 pending in the court of Chief Judicial

Magistrate, Madhubani, shall remain stayed.

( Anjana Prakash, J.)
S.Ali