High Court Patna High Court - Orders

Madhusudan Pandey &Amp; Ors vs The State Of Bihar &Amp; Anr on 23 August, 2010

Patna High Court – Orders
Madhusudan Pandey &Amp; Ors vs The State Of Bihar &Amp; Anr on 23 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.6869 of 2009
                         MADHUSUDAN PANDEY & ORS
                                      Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

2/ 23.8.2010 Issue notice to the opposite party no.2 to show cause as to

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

Meanwhile, further proceeding in Case No.1502 © of

2006/ Tr. No.3117 of 2009 pending in the court of Sri B. N. Mishra,

Judicial Magistrate, 1st class, Bhojpur at Ara, shall remain stayed.

     JA/-                                                   (Anjana Prakash, J.)