High Court Patna High Court - Orders

D.N.Reddy @ Naveen Reddy &Amp; Anr vs The Union Of India on 10 August, 2010

Patna High Court – Orders
D.N.Reddy @ Naveen Reddy &Amp; Anr vs The Union Of India on 10 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.3266 of 2009
     1. SRI D.N.REDDY @ NAVEEN REDDY S/O LATE D.K.REDDY
     2. SRI S.C. TARWAY @ SHAKTI CHARAN TARWAY S/O LATE KAMLAPATI
                                     Versus
                            THE UNION OF INDIA
                                       with
                           Cr.Misc. No.2818 of 2009
     1. D.N.REDDY @ NAVEEN REDDY S/O LATE D.K.REDDY
     2. SRI S.C. TARWAY @ SHAKTI CHARAN TARWAY S/O LATE KAMLAPATI
                                     Versus
                            THE UNION OF INDIA
                                    -----------

6. 10.08.2010 A supplementary affidavit has been filed stating

therein that the petitioners since 18.5.1994 are merely a

members of M/S Bihar Mica Exporters Association and were

therefore not the officers responsible for filing the annual

return of the company.

Considering the same this application is

admitted for further hearing. Since the opposite party no. 2

has already appeared, no notice need be issued to him.

In the meanwhile, further proceedings in

Criminal Case No. 51 (C)/02 and Criminal Case No. 52 (C)/02

pending in the court of P.O. Special Court of Economic

Offences, Patna shall remain stayed.

     Fahad.                                   ( Anjana Prakash, J. )