High Court Patna High Court - Orders

Rajendra Bahardar vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Rajendra Bahardar vs State Of Bihar on 3 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.14090 of 2010
                                RAJENDRA BAHARDAR
                                      Versus
                                  STATE OF BIHAR
                                      ------

4/ 03.11.2010 Requisites of notice are filed within time. Only a

mistake is committed in mentioning Cr. Misc. No. 13090 of 2010

Moreover, dismissal of bail petition against complainant appears

beyond the scope of her bail petition.

Taking the same into consideration, dismissal in default

is set aside modifying Cr. Misc. No. 13090 of 2010.

Let the requisites filed by the petitioner be utilized for

its fresh service of notice upon Opposite Party No.2.

In the meantime, interim relief, as granted on

29.07.2010, shall continue.

shail                                         (Mandhata Singh, J.)