High Court Patna High Court - Orders

Jaymala Sharma @ Jaymala Kumari … vs The State Of Bihar &Amp; Anr. on 27 January, 2011

Patna High Court – Orders
Jaymala Sharma @ Jaymala Kumari … vs The State Of Bihar &Amp; Anr. on 27 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.3171 of 2011
                      JAYMALA SHARMA @ JAYMALA KUMARI & ORS.
                                               Versus
                                THE STATE OF BIHAR & ANR.
                                             -----------

2 27.1.2011 Let notice go to the complainant

Opposite Party No. 2 to show cause as to why

this application be not heard and disposed of

at the admission stage itself, on process,

etc. being filed, both under ordinary course

as also under registered post in ten day’s

time, else, the petition shall stand

dismissed without further reference to a

Bench of this Court.

In case the processes are filed in the

time noted above, the notice shall be issued

making the Rule returnable in four weeks

time.

Further proceedings in Complaint Case

No. 1696 of 2008/Tr. No. 2692 of 2008 in the

Court of Sub-Divisional Judicial Magistrate

East Muzaffarpur, shall remain stayed till

further orders against the above named

petitioner.

Prakash ( Dharnidhar Jha, J.)