IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20073 of 2008
DR.ABADHESH KR.JHA @ JHOPRIWALA
Versus
STATE OF BIHAR
-----------
2 26.04.2011 A supplementary affidavit has been filed on
behalf of the petitioner copy of which has been served on
the counsel for the State.
This application will be heard.
Since the State has appeared, no notice need be
issued.
As prayed for on behalf of the State, four weeks
time is allowed to enable filing of the counter affidavit.
During pendency of this application, further
proceeding in connection with Complaint Case No. 2552
C/P.S. Case No. 197 of 2007 pending in the Court of
Sub-Divisional Judicial Magistrate, Bhagalpur shall
remain stayed.
The order may be communicated to the Court of
Sub-Divisional Judicial Magistrate, Bhagalpur in
connection with the above noted case through FAX at the
cost being deposited by the petitioner.
Manish/- ( Shailesh Kumar Sinha,J.)