High Court Patna High Court - Orders

Param Hansh @ Param Hansh Rai & Anr vs State Of Bihar & Anr on 9 September, 2011

Patna High Court – Orders
Param Hansh @ Param Hansh Rai & Anr vs State Of Bihar & Anr on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28054 of 2009
                         Param Hansh @ Param Hansh Rai & Anr
                                             Versus
                                    State Of Bihar & Anr
                                           -----------

03 09.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Learned counsel for the petitioners is permitted to make

necessary correction in the name of Opposite Party No. 2 to this

petition within course of the day.

Issue notice to Opposite Party No. 2 as to why this

petition be not admitted/disposed of at admission stage itself.

Requisites etc. must be filed within two weeks for issuance of process

by both the process i.e. registered cover with A/D as well as ordinary

post, failing which this petition shall stand dismissed without further

reference to the Bench.

List the matter after service report or after appearance of

Opposite Party No. 2 whichever is earlier.

In the meantime, further proceeding of Sursand P.S.

Case No. 88 of 2003 pending in the court of Sri V.P. Tiwari, Judicial

Magistrate, 1st Class, Pupri at Sitamarhi or his successor shall remain

stayed till further order in respect of petitioners only.

     SHAHZAD                                 ( Hemant Kumar Srivastava, J.)