High Court Patna High Court - Orders

Md. Manzoor &Amp; Anr vs State Of Bihar &Amp; Anr on 20 July, 2010

Patna High Court – Orders
Md. Manzoor &Amp; Anr vs State Of Bihar &Amp; Anr on 20 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.39595 of 2008
                                  MD. MANZOOR & ANR
                                             Versus
                                STATE OF BIHAR & ANR
                                           -----------

04 20.07.2010 In spite of valid service of notice opposite party no.2

has not appeared to contest the case.

While assailing the order impugned, learned counsel for

the petitioners submits that the case would reflect prima facie a civil

dispute. It is also contended that the complainant and the accuseds are

closely related and there is a chance of compromise. Matter requires

consideration.

Admit.

Let fresh steps for service of notice on opposite party

no.2 be taken through ordinary process as well as registered cover

with A/D for which requisites etc. must be filed within a period of one

week, failing which this application shall stand rejected without further

reference to a Bench.

Rule is made returnable within a period of 06 months.

It is made clear that during the pendency of this

application, operation of the impugned order dated 10.07.2008 passed

in Tr. No. 2901 of 2008 (Arising out of Complaint case no. C.155 of

2008) pending in the Court of Judicial Magistrate Ist Class, Sikrahna at

Motihari, Dist. East Champaran shall remain stayed.

Sym                                                        ( Kishore K. Mandal, J.)