IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11490 of 2009
PINTU CHOUDHARY
Versus
STATE OF BIHAR & ANR
-----------
2. 21.09.2010 It has been submitted that the petitioner who was the
Mukhiya of the Panchayat had no substantial role to play in the
disbursement of the loan and in fact, the Opposite Party No. 2
has already received the loan amount in the year 1998-99.
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 ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J.)
S.Ali