High Court Patna High Court - Orders

Satnarain Sharma &Amp; Ors vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Satnarain Sharma &Amp; Ors vs The State Of Bihar on 3 July, 2008
                     In the High Court of Judicature at Patna
                           Cr. Misc. No.23926 of 2008
           Satnarain Sharma & Ors. Vrs. The State of Bihar & Anr.
                                      ****

/2/ 03.07.2008 Issue notice to opposite party no. 2 to show cause

why the prayer for anticipatory bail on behalf of the

petitioners, Satnarain Sharma, Shail Devi and Pintu Kumar

@ Kaushal Kumar, in connection with Complaint Case No.

1187 of 2007 (Tr. No. 2182 of 2008) pending in the Court

of the Subdivisional Judicial Magistrate, East, Muzaffarpur,

be not allowed.

2. Notice will go under ordinary process as well as

under registered cover with A/D for which requisites etc.

must be filed within one week, failing which this

application, as against the opposite party concerned, shall

stand rejected without further reference to a Bench.

3. No coercive step should be taken against the

petitioners in connection with the aforementioned case till

disposal of this application.

( Mridula Mishra, J. )
Cp:3/S.A.