High Court Patna High Court - Orders

Indrajit Kumar vs The State Of Bihar &Amp; Ors on 11 October, 2010

Patna High Court – Orders
Indrajit Kumar vs The State Of Bihar &Amp; Ors on 11 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. WJC No.1049 of 2010
                                         INDRAJIT KUMAR
                                               Versus
                                   THE STATE OF BIHAR & ORS
                                             -----------

2 11.10.2010. The petitioner prays for quashing order dated

10.8.2010 by which be has been declared permanent absconder

and also for quashing order dated 29.3.2006, whereby non-

bailable warrant has been issued against him in Complaint case no.

3400C of 2005 u/s 193,196 & 200 I.P.C.

The petitioner submits that the though the aforesaid

orders have not been served upon him, still he is aware of issuance

of the same and he will take resort to procedure of law.

This Court, without going into the merit of the

allegation, keeps the aforesaid orders in abeyance for four weeks

and directs the petitioner to take resort to procedure of law within

this period, failing which the court below would be at liberty to

take consequential steps in accordance with law.

Let this order, passed in aforesaid complaint case be

communicated to the court of Chief Judicial Magistrate/Sub-

divisional Judicial Magistrate, Patna through FAX at the cost of

the petitioner.

(Samarendra Pratap Singh, J.)
Shashi.