Patna High Court – Orders
Dr.Jatan Prasad @ Dr.Ramyatan … vs State Of Bihar &Amp; Anr on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11954 of 2010
DR. JATAN PRASAD @ DR. RAMYATAN PRASAD
Versus
THE STATE OF BIHAR & ANR
-----------
02. 09.12.2010 Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Harnaut P.S. Case No. 196 of 2004
pending before Sri N. D. Sharma, Judicial Magistrate, 1st
Class, Nalanda at Biharsharif shall remain stayed.
(Anjana Prakash, J.)
Vikash/-