IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16690 of 2009
RAM LAL RAM
Versus
STATE OF BIHAR & ANR
-------
02. 18.11.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
Issue notice to opposite party no. 2 to
show cause as to why this application be not
heard and preferably disposed of at the
admission stage itself.
Requisites for service of notice under
both process, ordinary as well as under
registered post with acknowledgement due, must
be filed within one week from today, failing
which this application shall stand rejected
without further reference to Bench.
Further proceeding before the court
below i.e. Complaint Case No. 221(C)/2001
pending in the court of Sri Satya Prakash,
Chief Judicial Magistrate, Buxar, shall remain
stayed with respect to petitioner, if trial is
yet to commence.
Let the matter be listed after receipt
of service of notice.
Rajeev/ (Akhilesh Chandra, J.)