IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37861 of 2007
RAJDEO GUPTA & ANR
Versus
STATE OF BIHAR & ANR
-----------
4 16.08.2010 Both the parties present.
The matter requires consideration.
Admit.
No fresh notice is required to be issued.
Rule is made returnable within 5 months.
During the pendency of this application further
proceeding of Kotwali P.S. case no. 56/06 (G.R. no. 589/06)
shall remain stayed.
The pendency of this application shall not preclude the
opposite parties herein to file appropriate suit seeking the
necessary relief.
( Kishore K. Mandal, J. )
pkj