IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14842 of 2009
DAMAYANTI KUNWAR @ DAMAYANTI MISHRA & ANR
Versus
STATE OF BIHAR & ANR
2 02.11.2010
Issue notice to opposite party no.2 to show
cause as to why this application be not heard and disposed of
at the admission stage itself.
Requisites for notice under both process,
ordinary as well as under registered post with
acknowledgement due, must be filed within one week from
today failing which the application shall stand rejected
without further reference to Bench.
During the pendency of this application,
operation of the order dated 06.01.2009 passed in Complaint
Caseno. 1183 of 2008 pending in the court of Subdivisional
Judicial Magistrate, Siwan, shall remain stayed, if the trial is
yet to commence.
(Akhilesh Chandra, J.)
AAhmad