IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41365 of 2008
Ashok Kumar Sharraf & Ors
Versus
The State Of Bihar & Anr
-----------
2 28.7.2011 This case arises out of a family dispute.
Issue notice to opposite party no.2 by ordinary process. A
copy of notice should also be filed in the office of this Court to be
served on the counsel appearing on behalf of the opposite party no. 2
in Complaint Case No. 697C of 2006 through the Court of the Judicial
Magistrate, 1st Class, Bettiah, requisites etc. for which must be filed
within a period of ten days failing which this application shall stand
dismissed without further reference to a Bench.
List this case on appearance of opposite party no. 2.
In the mean time, further proceedings in the aforesaid case
shall remain stayed subject to the fact that the charges have not been
framed in this case.
Sanjay (Sheema Ali Khan, J.)