High Court Patna High Court - Orders

Dina Nath Singh vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Dina Nath Singh vs The State Of Bihar & Ors on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.32130 of 2009
                      Dina Nath Singh, son of Anandi Prasad Singh, Resident of
                      Mohalla-Veer Kuwar Singh Colony, Dalhatta Road, P.S.-Kotwali,
                      District-Munger.                              ...Petitioner.
                                                 Versus
                    1. The State of Bihar.
                    2. Saroj Singh.
                    3. Manoj Singh.
                       Both sons of Late Sudarshan Singh @ Chandia Mauleshwar
                       Singh, resident of Village-Trimuhan, P.S. Kahalgaon, District
                       Bhagalpur.                                ...Opposite Parties.
                       For the petitioner:-Mr. Ajit Kumar Singh No.-2
                       For the State:-Rampriya Sharan Singh, A.P.P.
                                               -----------

2. 21.10.2011 Issue notice to Opposite Party Nos. 2 & 3 as to why

the order dated 30.06.2009 passed by the learned Sessions

Judge, Munger in A.B.P. No. 412/2009 and A.B.P. No.18/2009

be not set aside for which requisites etc. must be filed within a

period of two weeks under ordinary process, failing which this

application will stand dismissed against them without further

reference to the Bench.

Kamlesh                                        (Amaresh Kumar Lal, J.)