High Court Patna High Court - Orders

P.K.Banerjee @ Prashant Kumar … vs State Of Bihar on 15 July, 2011

Patna High Court – Orders
P.K.Banerjee @ Prashant Kumar … vs State Of Bihar on 15 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.36010 of 2008
                         P.K.Banerjee @ Prashant Kumar Banerjee & Anr
                                                   Versus
                                              State Of Bihar
                                                 -----------

2. 15.07.2011. Learned counsel for the petitioner is permitted to add

the District Supply Officer, Rohtas at Sasaram and Assistant

Commissioner, Sales Tax, Sasaram Circle, Rohtas at Sasaram as

Opposite Parties No. 2 and 3.

Issue notice to Opposite Parties No.2 and 3 by

ordinary process. A copy of notice should also be filed in the

office of this Court to be served on the counsel appearing on

behalf of the Opposite Parties No.2 and 3 in Sasaram (T) P.S.

Case No. 377 of 1998 through the Court of Chief Judicial

Magistrate, Rohtas at Sasaram.

Requisites etc. for which must be filed within a period

of 10 days, failing which this application shall stand dismissed

without further reference to a Bench.

List this case on appearance of Opposite Parties No.2

and 3.

In the meantime, further proceeding shall remain

stayed subject to the fact that the trial of the case has not

commenced. It goes without saying that if the trial has

commenced in this case, this application has become

infructuous.

Md. Ibrarul                                            (Sheema Ali Khan ,J.)