High Court Patna High Court - Orders

Harishankar Kushwaha &Amp; Anr vs State Of Bihar &Amp; Anr on 26 August, 2010

Patna High Court – Orders
Harishankar Kushwaha &Amp; Anr vs State Of Bihar &Amp; Anr on 26 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1964 of 2010
                          HARISHANKAR KUSHWAHA & ANR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

3. 26.08.2010 Admit.

Issue notice in hearing matter to the opposite party

no. 2 to show cause as to why this application be not

admitted/disposed of at the stage of admission itself for which

requisites etc. under registered cover with A/D. as well as

ordinary process must be filed within ten days, failing which this

application shall stand rejected without further reference to a

Bench.

Rule returnable three months.

In the meanwhile, the further proceeding in

Complaint Case no. 1176 of 2009, Trial No. 3538 of 2009

pending in the court of Sri P.C. Anal, Judicial Magistrate, 1st

Class, Siwan, shall remain stayed.

( Anjana Prakash, J.)
S.Ali