High Court Patna High Court - Orders

Arvind Sharma @ Arbind Sharma vs State Of Bihar &Amp; Anr on 7 September, 2010

Patna High Court – Orders
Arvind Sharma @ Arbind Sharma vs State Of Bihar &Amp; Anr on 7 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.9578 of 2009
                      ARVIND SHARMA @ ARBIND SHARMA
                                        Versus
                             STATE OF BIHAR & ANR
                                      -----------

2/ 07.09.2010 It has been submitted that the petitioner is the State Head

of the Finance Company which had advanced loan for purchase of

two mini buses to the complainant but since the complainant

defaulted in payment of loan instalment the vehicles were

repossessed by the co-accused mentioned in the complaint and

certain excesses are said to have been committed by the co-accused

persons who took possession of the vehicle for which the petitioner

cannot be held liable.

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 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.

     JA/-                                                   (Anjana Prakash, J.)