High Court Patna High Court - Orders

Rajesh Kumar Gupta &Amp; Anr vs State Of Bihar &Amp; Anr on 2 February, 2011

Patna High Court – Orders
Rajesh Kumar Gupta &Amp; Anr vs State Of Bihar &Amp; Anr on 2 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.18472 of 2010
                          RAJESH KUMAR GUPTA & ANR
                                       Versus
                             STATE OF BIHAR & ANR
                                      -----------

2/ 02.02.2011 It has been submitted that allegation contained in the

complaint at best make out a case in the nature of civil dispute and

the present complaint is totally unwarranted.

Issue notice to the opposite party no.2 to show cause as

to why this application be not admitted and disposed of, if possible,

at the admission stage itself.

Requisites under registered cover with A.D. as also

under ordinary process must be filed within ten days, failing which,

this application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

Meanwhile, further proceeding in Complaint Case No.

935 (c) of 2008 pending in the court of the Judicial Magistrate, 1st

class, Saharsa, shall remain stayed.

          JA/-                                               (Anjana Prakash,J.)