High Court Patna High Court - Orders

Ashok Kumar Sharraf & Ors vs The State Of Bihar & Anr on 28 July, 2011

Patna High Court – Orders
Ashok Kumar Sharraf & Ors vs The State Of Bihar & Anr on 28 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.41365 of 2008
                          Ashok Kumar Sharraf & Ors
                                     Versus
                            The State Of Bihar & Anr
                                    -----------

2 28.7.2011 This case arises out of a family dispute.

Issue notice to opposite party no.2 by ordinary process. A

copy of notice should also be filed in the office of this Court to be

served on the counsel appearing on behalf of the opposite party no. 2

in Complaint Case No. 697C of 2006 through the Court of the Judicial

Magistrate, 1st Class, Bettiah, requisites etc. for which must be filed

within a period of ten days failing which this application shall stand

dismissed without further reference to a Bench.

List this case on appearance of opposite party no. 2.

In the mean time, further proceedings in the aforesaid case

shall remain stayed subject to the fact that the charges have not been

framed in this case.

    Sanjay                                                   (Sheema Ali Khan, J.)