High Court Patna High Court - Orders

Ram Lal Ram vs State Of Bihar &Amp; Anr on 18 November, 2010

Patna High Court – Orders
Ram Lal Ram vs State Of Bihar &Amp; Anr on 18 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.16690 of 2009
                                RAM LAL RAM
                                   Versus
                           STATE OF BIHAR & ANR
                                  -------

02. 18.11.2010 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for

the State.

Issue notice to opposite party no. 2 to

show cause as to why this application be not

heard and preferably disposed of at the

admission stage itself.

Requisites for service of notice under

both process, ordinary as well as under

registered post with acknowledgement due, must

be filed within one week from today, failing

which this application shall stand rejected

without further reference to Bench.

Further proceeding before the court

below i.e. Complaint Case No. 221(C)/2001

pending in the court of Sri Satya Prakash,

Chief Judicial Magistrate, Buxar, shall remain

stayed with respect to petitioner, if trial is

yet to commence.

Let the matter be listed after receipt

of service of notice.

Rajeev/ (Akhilesh Chandra, J.)