IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.7143 of 2010 Mahendra Ram, son of Sri Bahadur Ram Versus State Of Bihar & Anr -----------
4 05.09.2011 Admit.
Call for L.C.R. of Complaint Case No.127 of
2006 (T.R. No.896/2010) from the court of Sri Rakesh
Kumar, learned Judicial Magistrate, Ist Class, Sitamarhi.
Issue notice to Opposite Party No.2 under
registered cover with A/D as well as ordinary process, for
which requisites etc. must be filed within two weeks,
failing which this application shall stand rejected without
further reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
Till appearance of O.P. No.2, further proceeding
be stayed in connection with Complaint Case No.127 of
2006 (T.R. No.896/2010) pending in the court of Sri
Rakesh Kumar, learned Judicial Magistrate, Ist Class,
Sitamarhi.
(Aditya Kumar Trivedi,J.)
PN