High Court Patna High Court - Orders

Lakshaman Chaudhary & Anr. vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Lakshaman Chaudhary & Anr. vs The State Of Bihar on 8 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No. 23030 of 2011
                              Lakshaman Chaudhary & Anr.
                                             Versus
                                    The State Of Bihar
                                 ----------------------------------

02. 08.11.2011 As per Order impugned, the operative

portion suggests summoning of petitioner under

section 323, 364/34 of the IPC, while the informant,

who has appeared in this case, has submitted that it

happens to be a mistake committed at the level of

issuance of certified copy, as the Order speaks 323,

304/34 of the IPC and to support the same, shown

the photocopy of certified copy of the Order

impugned. As such, the learned counsel for the

informant is directed to file counter affidavit on this

score. The State is also directed to file counter

affidavit and for that four weeks’ time is granted.

Meanwhile, petitioner should supply a copy of the

petition. Till filing of the counter affidavit, further

proceeding before the learned lower Court in

connection with Semra P. S. Case No. 13 of 2010

shall remain stayed.

Put up after four weeks, retaining its

position.

(Aditya Kumar Trivedi, J.)
SKM