High Court Patna High Court - Orders

Balram Prasad Gupta & Ors vs State Of Bihar on 20 June, 2011

Patna High Court – Orders
Balram Prasad Gupta & Ors vs State Of Bihar on 20 June, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.18356 of 2009
                   BALRAM PRASAD GUPTA & ORS
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 20.06.2011 It has been submitted on behalf of the

petitioner that a dispute over a piece of land has led

to institution of the present case which was filed

after a proceeding was initiated by the son of

petitioner No. 2.

Issue notice to Opposite Party No. 2 as

to why this application be not disposed off at the

stage of admission itself by both processes i.e.

ordinary process as well as registered cover with

A/D for which requisites etc. must be filed within

ten days, failing which the application shall stand

dismissed without further reference to a Bench.

The rule is made returnable within

three months.

In the meanwhile, the further

proceeding of Complaint Case No. 573 of 2008

pending before Judicial Magistrate, 1st Class,

Katihar (or its successor) shall remain stayed.

Vikash/-                                        (Anjana Prakash, J.)