IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40899 of 2008
Kavita Aagney
Versus
State Of Bihar
-----------
2 28.7.2011 Counsel for the petitioner is permitted to add the
Subdivisional Officer, Darbhanga as opposite party no.2.
Mr.Jharkhandi Upadhyay, learned A.P.P. is directed to
obtain instructions from the Subdivisional Officer, Darbhanga.
Call for the case diary of Darbhanga Sadar PS Case
No. 54/2007 from the court of the C.J.M, Darbhanga and put up
this case on its receipt.
In the mean time, further proceedings in the aforesaid
case shall remain stayed subject to the fact that the same issue was
raised in CWJC N. 8062/2008 which has been remanded back to
the Subdivisional Officer Sadar, Darbhanga to decide the question
regarding the place of residence of the petitioner.
A copy of this order be handed to the State counsel.
haque ( Sheema Ali Khan, J.)