IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.18356 of 2009
                   BALRAM PRASAD GUPTA & ORS
                               Versus
                        THE STATE OF BIHAR
                              -----------
02. 20.06.2011 It has been submitted on behalf of the
petitioner that a dispute over a piece of land has led
to institution of the present case which was filed
after a proceeding was initiated by the son of
petitioner No. 2.
Issue notice to Opposite Party No. 2 as
to why this application be not disposed off at the
stage of admission itself by both processes i.e.
ordinary process as well as registered cover with
A/D for which requisites etc. must be filed within
ten days, failing which the application shall stand
dismissed without further reference to a Bench.
The rule is made returnable within
three months.
In the meanwhile, the further
proceeding of Complaint Case No. 573 of 2008
pending before Judicial Magistrate, 1st Class,
Katihar (or its successor) shall remain stayed.
Vikash/- (Anjana Prakash, J.)