High Court Patna High Court - Orders

Sarsawati Devi vs State Of Bihar & Anr on 10 August, 2011

Patna High Court – Orders
Sarsawati Devi vs State Of Bihar & Anr on 10 August, 2011
           Patna High Court Cr.Misc. No.48083 of 2008 (3) dt.10-08-2011




                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.48083 of 2008
                        ======================================================
                        Sarsawati Devi
                                                                            .... .... Petitioner/s
                                                         Versus
                        State Of Bihar & Anr
                                                                       .... .... Opposite Party/s
                        ======================================================
                        CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN

                        ORAL ORDER

(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)

3 10-08-2011 This matter arises out of a civil dispute for which a

criminal case has been filed by the complainant.

Issue notice to the Opposite Party No. 2 by ordinary

process.

Notices should also be filed in the Office of this Court to

be served on the Counsel appearing on behalf of the complainant in

Complaint Case No. 160 of 2008 through the Court of the Judicial

Magistrate, 1st Class, Patna City, Patna.

Requisites for issuance of notices must be filed within a

period of ten days from today, failing which this application shall

stand rejected without further reference to a Bench.

List this case on appearance of Opposite Party No. 2.

In the mean time, further proceedings of the aforesaid case

shall remain stayed subject to the fact that charges have not been

framed in this case.

Prabhakar Anand/-                                                         (Sheema Ali Khan, J)