High Court Patna High Court - Orders

Shambhu Kumar @ Shambhu Yadav … vs State Of Bihar &Amp; Ors on 11 August, 2010

Patna High Court – Orders
Shambhu Kumar @ Shambhu Yadav … vs State Of Bihar &Amp; Ors on 11 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.20411 of 2007
                1.SHAMBHU KUMAR @ SHAMBHU YADAV, son of
                Rambalak Yadav,
                2.Smt. Pancha Devi, W/o Rambalak Yadav
                3.Sheela Kumari, unmarried daughter of Rambalak Yadav,
                4.Rambalak Yadav, son o9f Late Sukhdeo Yadav,
                5.Shankar Kumar @ Shankar Yadav, son of Rambalak Yadav
                6.Santosh Kumar @ Santosh Yadav, son of Rambalak Yadav
                All resident of E.C.C. flat Kadma, Quarter No.254 A, P.O.
                Kadama, P.S. Kadama, Jamshedpur Town, District Singhbhum.
                7.GTanesh Prasad, son of Ram Ratan Sah, Moh. E.C.C. flat
                Kadama, Quarter NO.253 A, P.O.+P.S. Kadma, Jamshedpur town,
                District Singhbhum.
                                                   Versus
                1.STATE OF BIHAR
                2.Devendra Prasad Yadav, son of Sri Balmiki Yadav, resident of
                village Mahendra pur, P.S. Hathidah, District Patna, presently
                residing in the house of Ramashish Yadav, village Makera, gopkita,
                Mamarkhabad, P.S. Pandark, District Patna.
                3.Smt. Kumkum Devi, w/o Devendra Prasad Yadav, and daughter
                of Ramashish Yadav, resident of village Makera, Gopkita,
                Mamarkhabad, P.S. Pandark, District Patna.
                                                 -----------

7 11.8.2010 Heard counsel for the petitioners and counsel for the

State.

Despite repeated notice being served on opposite party

nos. 2 and 3 they have not chosen to be represented in this case.

From the office note it would appear that the notices

were served on the opposite party no.2 and he has also filed

Vakalatnama. He is, however, not represented before this Court

today when this case has been called out and heard.

The service report as against opposite party no.3 is that

there was no trace of her on the disclosed address. Opposite party

no.3 is no one else but the wife of opposite party no.2 and

therefore it becomes clear that both the opposite party nos. 2 and 3

being hands in glove are methodically and systematically ensuring
2

delay in disposal of this case.

In that view of the matter, this application is now

admitted for final hearing.

Let fresh notice be issued only against opposite party

no.3 for which requisites etc. both under ordinary process and

registered cover must be filed within a week from today, failing

which this application as against the concerned opposite party

shall stand rejected without further reference to a Bench. The

notice under ordinary process on opposite party no.3 shall be

served by the court below on her counsel appearing in the pending

complaint case and the court below shall submit the service report

within four weeks of receipt of notice from this Court.

Pending final disposal of this application, further

proceeding of Complaint Case No. 3212 © of 2005 pending in the

Court of Sri Shobha Kant Mishra, Judicial Magistrate, 1st Class,

Patna, shall remain stayed.

Let this order be communicated through FAX if its

cost is deposited by counsel for the petitioner.

Abhay Kumar                                         ( Mihir Kumar Jha, J.)