High Court Patna High Court - Orders

Ram Mani Singh &Amp; Anr vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Ram Mani Singh &Amp; Anr vs State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29236 of 2010
                                RAM MANI SINGH & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 12.08.2010. Heard learned counsel for the

petitioners and counsel appearing for the

State.

The petitioners are apprehending their

arrest in a case registered under Sections 420

and 406 of the I.P.C.

The informant claims to sale the

tractor to the petitioners on credit for which

there is some dispute with regard to the

payment of price of the tractor.

It is submitted by the learned counsel

for the petitioners that they have paid the

price of the tractor.

Let the petitioners add the informant

as opposite party no.2.

Issue notice to opposite party no.2 by

registered cover with A/D as well as under

ordinary process for which requisites etc.,

must be filed within two weeks.

Let no coersive steps be taken in the

meantime against the petitioners, namely, Ram

Mani Singh and Hari Om @ Fantush in Barbigha
2

P.S. Case No. 63 of 2010 pending in the court

of the learned C.J.M. Sheikhpura.

U.K. ( Dinesh Kumar Singh, J.)