IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24646 of 2010
Madan Das & Anr
Versus
The State Of Bihar & Anr
----------------------------------
2. 9.9.2011. Heard learned counsel for the petitioners.
Issue notice to the opposite party no.2 under
ordinary process as well as registered cover with A/D to
show cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself, for
which requisites etc. must be filed within two weeks, failing
which this application as against the concerned opposite
party no.2 shall stand rejected without further reference to a
Bench.
Rule is made returnable within three months.
In the meantime, further proceedings in
connection with Complaint Case No.161-C of 2009 pending
in the court of Shri J.P. Kishku, Judicial Magistrate,
Shaharsa, shall remain stayed.
(Rajendra Kumar Mishra, J)
P.S.