IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13453 of 2010
Bishundeo Gope @ Bishundeo Yadav
Versus
State Of Bihar & Anr
with
Cr.Misc. No.14240 of 2010
1. Bishundeo Gope @ Bishundeo Yadav
2. Indu Devi
3. Sarita Devi
4. Bacchi Devi
5. Amarjeet Kumar
Versus
State Of Bihar & Anr
-----------
4/ 03/11/2011 Admit.
There would be analogous hearing of Cr.Misc. No.
13453 of 2010 and Cr. Misc. 14240 of 2010 as they happen to
be in between same party with regard to same cause attracting
two different cases resulting two different petitions as referred
above for quashing of orders of cognizance.
None is responding on behalf of O.P. No. 2.
Therefore, there is no need for re-noticing him.
Till further orders further proceeding, in the matter
of Cr.Misc. No. 13453 of 2010, pending before the Chief
Judicial Magistrate, Bihar Sharif in G.R. No. 307/09 arising
out of Bihar P.S. Case No. 342/09 as well as in the matter of
Cr. Misc. No. 14240/2010, pending before Chief Judicial
2
Magistrate, Bihar Sharif in G.R. No. 2504/09 arising out of
Bihar P.S. Case No. 292/09 shall remain stayed in connection
with the petitioners named above.
(Aditya Kumar Trivedi,J.)
perwez