IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1376 of 2009
LED MOHAMMAD
Versus
STATE OF BIHAR & ANR
-----------
03. 11.04.2011 Let notices in the admission matter be issued to
o.p.no.2, for which requisites etc. under registered cover with
A/D as well as ordinary process must be filed within a week,
failing which the petition shall stand rejected without further
reference to the Bench.
Petitioner prays for interim relief.
Let the petitioner pay through bank instrument in
favour of o.p.no.2 or deposit a sum of Rs.12000/- within six
weeks and file an affidavit in the court. If the court below is
satisfied about the deposit of the said amount, then no coercive
steps shall be taken against the petitioner for implementation of
the order impugned dated 27.05.2009 passed in Misc. Case
No.47/04 till appearance of o.p.no.2 in the present proceeding.
( Kishore K. Mandal )
hr