High Court Patna High Court - Orders

Krishna Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Krishna Yadav &Amp; Ors vs The State Of Bihar &Amp; Ors on 7 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.10806 of 2010
                            KRISHNA YADAV & ORS
                                     Versus
                          THE STATE OF BIHAR & ORS
                                    -----------

02. 07.12.2010 Issue notice to Opposite Party Nos. 2 & 3 as to

why this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

During the pendency of this application, the

further proceeding of Case No. 395M of 2008 pending

before Sub-Divisional Judicial Magistrate, Bihar Sharif

shall remain stayed.

(Anjana Prakash, J.)
Vikash/-