High Court Patna High Court - Orders

Ram Babu Sah vs The State Of Bihar on 9 December, 2010

Patna High Court – Orders
Ram Babu Sah vs The State Of Bihar on 9 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.12241 of 2010
                                RAM BABU SAH
                                     Versus
                              THE STATE OF BIHAR
                                    -----------

02. 09.12.2010 Learned counsel for the petitioner is permitted to

implead the informant and Priyanka Kumari with full and

correct address as Opposite Party Nos. 2 and 3.

Issue notice to Opposite Party Nos. 2 and 3 as to

why this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

During the pendency of this application, the

further proceeding of Katra P.S. Case No. 71 of 2009 (Tr.

No. 878 of 2009) pending before Sri R.K. Bharti, Judicial

Magistrate, 1st Class, Muzaffarpur shall remain stayed.

(Anjana Prakash, J.)
Vikash/-