High Court Patna High Court - Orders

Pintu Choudhary vs State Of Bihar &Amp; Anr on 21 September, 2010

Patna High Court – Orders
Pintu Choudhary vs State Of Bihar &Amp; Anr on 21 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11490 of 2009
                                  PINTU CHOUDHARY
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 21.09.2010 It has been submitted that the petitioner who was the

Mukhiya of the Panchayat had no substantial role to play in the

disbursement of the loan and in fact, the Opposite Party No. 2

has already received the loan amount in the year 1998-99.

Issue notice to the opposite party no. 2 to show

cause as to why this application be not admitted/disposed of at

the stage of admission itself for which requisites etc. under

registered cover with A/D. as well as ordinary process must be

filed within ten days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

( Anjana Prakash, J.)
S.Ali