High Court Patna High Court - Orders

Abdul Mannan &Amp; Anr vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Abdul Mannan &Amp; Anr vs State Of Bihar on 6 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.25123 of 2009
                            ABDUL MANNAN & ANR
                                       Versus
                                 STATE OF BIHAR
                                      -----------

2/ 06.10.2010 Learned counsel for the petitioner is permitted to add the

informant/complainant as opposite party no.2 in this application.

It has been submitted that for the same cause of action a

certificate case has been filed in which it was held that the

petitioners have repaid the entire loan amount.

Issue 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 one week after Puja holidays,

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 Nanpur P.S. case no.88

of 1995 (G.R. No.332 of 1995, Tr. No. 1122 of 2009) pending in the

court of the Sub-Divisional Judicial Magistrate, Pupri at Sitamarhi,

shall remain stayed.

     JA/-                                                      (Anjana Prakash, J.)