High Court Patna High Court - Orders

Most.Ugani Kunwar vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Most.Ugani Kunwar vs The State Of Bihar & Ors on 23 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.16092 of 2006
                                  Most.Ugani Kunwar
                                           Versus
                              The State Of Bihar & Ors
                              ----------------------------------

5 23.09.2011 Heard learned counsel for the petitioner

and the State.

Issue notice to the respondent no. 5 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

one week after Puja Holidays, failing which this

application shall stand rejected against the concerned

respondent without further reference to a Bench.

Put up this matter immediately either after

service of notice or upon appearance of the

respondent no. 5, whichever is earlier, within top ten

cases under the same heading.

In the meantime, learned counsel for the

petitioner may also file rejoinder to the counter

affidavit stating therein the date of filing of the

concerned title suit as well as appending a copy of the
2

order passed in revision filed by the respondent no.5

challenging the order passed by the Sub Divisional

Magistrate concerned in purported exercise of the

power under Section 147 of the Code of Criminal

Procedure.

(Dr. Ravi Ranjan, J.)

Spd/-