High Court Patna High Court - Orders

Shatrunjay Sharan Sinha &Amp; Anr vs State Of Bihar &Amp; Anr on 26 November, 2010

Patna High Court – Orders
Shatrunjay Sharan Sinha &Amp; Anr vs State Of Bihar &Amp; Anr on 26 November, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.17943 of 2009
                     SHATRUNJAY SHARAN SINHA & ANR
                                     Versus
                           STATE OF BIHAR & ANR
                                    -----------

/2/ 26.11.1020 Heard learned counsels for the parties.

Issue notice to opposite party no. 2 to show cause as to why

this application be not heard and preferably disposed of at the time of

admission stage itself.

Requisites for service of notice under both processes,

ordinary as well as under registered post with A/D must be filed

within one week from today, failing which this application shall stand

rejected without further reference to Bench.

Let the matter be listed after receipt of the same.

Rule is made returnable within four weeks.

Meanwhile further proceedings of the Court below shall

remain stayed.

(Akhilesh Chandra, J.)
Safik