High Court Patna High Court - Orders

Sahnaaz Begum &Amp; Ors vs State Of Bihar &Amp; Anr on 10 December, 2010

Patna High Court – Orders
Sahnaaz Begum &Amp; Ors vs State Of Bihar &Amp; Anr on 10 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.13137 of 2010
                            SAHNAAZ BEGUM & ORS
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 10.12.2010 Issue notice to Opposite Party No. 2 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 Complaint Case No. 2498 of 2006

(Tr. No. 2833 of 2007) pending before 7th Additional

Sessions Judge, F.T.C.-I, Motihari shall remain stayed.

(Anjana Prakash, J.)
Vikash/-