High Court Patna High Court - Orders

Abdul Reza @ Ahmad Raza &Amp; Anr vs State Of Bihar &Amp; Anr on 9 August, 2010

Patna High Court – Orders
Abdul Reza @ Ahmad Raza &Amp; Anr vs State Of Bihar &Amp; Anr on 9 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.4239 of 2009
                         ABDUL REZA @ AHMAD RAZA & ANR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 09.08.2010 Issue notice to the opposite party no. 2 to show

cause as to why this application be not admitted/disposed of at

the stage of admission itself for which requisites etc. under

registered cover with A/D. as well as ordinary process must be

filed within ten days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

In the meanwhile, the further proceeding in

Complaint Case no. 561 of 2008 pending in the court of Sri

Bipul Kumar, Judicial Magistrate, 1st Class, Katihar, shall

remain stayed.,

( Anjana Prakash, J.)
S.Ali