IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44287 of 2008
Madhusudan Sharma & Anr
Versus
The State Of Bihar & Anr
-----------
2 29.7.2011 Learned counsel for the petitioners submits that they are
ready to pay 1,32,000/- which is lying with the company. The
question that who is the rightful owner will be decided by the Bihar
Sugarcane (Regulation of Supply and Purchase) Act, 1981.
Issue notice to opposite party no. 2 by ordinary process
and registered cover with A.D., requisites etc. for which under both
processes must be filed within a period of ten days failing which this
application shall stand dismissed without further reference to a Bench.
List this case on appearance of opposite party no. 2.
Once the opposite party no. 2 appears, either of the parties
may mention this case for early hearing.
Sanjay (Sheema Ali Khan, J.)