High Court Patna High Court - Orders

Awadhesh Yadav & Anr vs State Of Bihar & Anr on 21 September, 2011

Patna High Court – Orders
Awadhesh Yadav & Anr vs State Of Bihar & Anr on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.33338 of 2008
                                Awadhesh Yadav & Anr
                                          Versus
                                 State Of Bihar & Anr.

3   21.9.2011

Learned counsel for the petitioners submits that the

case is covered by the judgments reported in 2004 (4) PLJR 208

and 2010 (1) PLJR 191.

Issue notice to opposite party no.2 by ordinary

process. A copy of the notice should also be filed in the office of

this court to be served on the counsel appearing on behalf of

opposite party no.2 in Complaint Case No. 91C/1998 through

the court of the Judicial Magistrate, 1st Class, Munger.

Requisites for issuance of the notice must be filed within ten

days.

List this case on appearance of the opposite party.

In the mean time further proceedings in the court

below shall remain stayed subject to the fact that the evidence

has not commenced in this case.

     haque                                 ( Sheema Ali Khan, J .)