High Court Patna High Court - Orders

Dahish Hasan @ Md.Chand vs State Of Bihar & Anr on 21 July, 2011

Patna High Court – Orders
Dahish Hasan @ Md.Chand vs State Of Bihar & Anr on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.40684 of 2009
                             Dahish Hasan @ Md.Chand
                                       Versus
                              The State Of Bihar & Anr
                                      -----------

5/ 21.07.2011 The High Court record of this case was eaten by the

white ants and it was reconstructed when a notice with regard to the

same was given to the counsel, who provided the Court with a copy

of the petition for consideration.

Issue fresh notice to the opposite party no.2 to show

cause as to why this application be not admitted and disposed of, if

possible, at the admission stage itself.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

Meanwhile, further proceeding in Khajekalan P.S. Case

No.38 of 2006 pending in the court of the Judicial Magistrate, 1st

class, Patna City, shall remain stayed.

         JA/-                                                    (Anjana Prakash,J.)