IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27722 of 2009
Basdeo Kharwar & Anr
Versus
State Of Bihar & Anr
---------
2 03.08.2011 Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor.
Issue notice to opposite party no.2 by both processes that is
under ordinary process as well as under registered cover with A/d
for which requisites must be filed within two weeks, failing which
the application shall stand dismissed without further reference to
the Bench.
Put up this case after service of notice or appearance of
opposite party no.2 whichever is earlier.
In the meantime, further proceedings of Complaint Case
no.1156C/2007 pending in the court of Sub divisional Judicial
Magistrate, Buxar shall remain stayed till further orders of this
court.
Shahid ( Hemant Kumar Srivastava,J)