High Court Patna High Court - Orders

Awadh Bihari Singh &Amp; Anr vs State Of Bihar &Amp; Anr on 23 August, 2010

Patna High Court – Orders
Awadh Bihari Singh &Amp; Anr vs State Of Bihar &Amp; Anr on 23 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.6582 of 2009
                         AWADH BIHARI SINGH & ANR
                                       Versus
                            STATE OF BIHAR & ANR
                                     -----------

2/ 23.8.2010 It has been submitted that in fact the petitioner has not

sold the Gair Mazarua land to the complainant and the entire case is

superfluous in nature.

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.

Meanwhile, further proceeding in Complaint Case

No.454 © of 2002 pending in the court of Sri S. K. Dikshit, Judicial

Magistrate, 1st class, Danapur, shall remain stayed.

     JA/-                                                   (Anjana Prakash, J.)