High Court Patna High Court - Orders

Jagannath Singh @ Jagar Nath Singh … vs State Of Bihar on 4 August, 2011

Patna High Court – Orders
Jagannath Singh @ Jagar Nath Singh … vs State Of Bihar on 4 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.45205 of 2008
                        Jagannath Singh @ Jagar Nath Singh & Ors .
                                               Versus
                                         State Of Bihar .
                                             -----------

02. 04.08.2011 Issue notice to opposite party no. 2. Notice

will go both by ordinary process and registered post

requisites for which must be filed within ten days failing

which this application as against him shall stand rejected

without further reference to a Bench.

A copy of the notice should also be filed in

the office of this court to be served on counsel appearing

on behalf of the opposite party no. 2 in Complaint Case

bearing C.R. No. 802 of 2005 pending in the court of

learned Sub-Divisional Judicial Magistrate, Madhubani.

In the meantime, further proceedings shall

remain stayed subject to the fact that the trial of the case

has not commenced.

List this case on appearance of opposite party

no.2 at the top of the list.

       Devendra                                    ( Sheema Ali Khan, J.)