IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.7471 of 2009
SHAMBHU NATH PANDEY & ORS
Versus
STATE OF BIHAR
-----------
2/ 24.08.2010 Learned counsel for the petitioners is permitted to add the
informant as opposite party no.2 in this application.
It has been submitted that even though there is allegation
against the petitioners that they had stopped the work of construction
of Reliance Tower on the land of the informant, but there are
documents to suggest that in fact the constructions had been stopped
in view of a proceeding under section 145 Cr. P.C. between the
parties.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
Meanwhile, further proceeding in Garkha P.S. case no.89
of 2008 pending in the court of the Chief Judicial Magistrate, Saran
at Chapra, shall remain stayed.
JA/- (Anjana Prakash, J.)