High Court Patna High Court - Orders

Rambha Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 29 July, 2010

Patna High Court – Orders
Rambha Devi &Amp; Ors vs State Of Bihar &Amp; Anr on 29 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3437 of 2009
                                  RAMBHA DEVI & ORS
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

2. 29.7.2010 Issue notice to the opposite party no.2 to show

cause as to why this application be not admitted/disposed of

at the stage of admission itself, for which requisites etc. under

registered cover with A/D as well as ordinary process must be

filed within one week, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable two months.

In the mean while, the further proceeding in

Complaint case No.607 of 2008 pending in the court of Sri

N.D. Sharma, Judicial Magistrate, 1st class, Siwan shall

remain stayed.

( Anjana Prakash, J. )

Narendra/