High Court Patna High Court - Orders

Shambhu Rai vs The State Of Bihar &Amp; Anr on 17 January, 2011

Patna High Court – Orders
Shambhu Rai vs The State Of Bihar &Amp; Anr on 17 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. W.J.C. No.490 of 2010
                                   SHAMBHU RAI
                                          Versus
                           THE STATE OF BIHAR & ANR.
                                        -----------

3. 17.1.2011 Issue notice to opposite party no.2 under both the

processes i.e., ordinary as well as by post under registered cover, for

which requisites etc. must be filed within a week, failing which this

application, as against him, shall stand rejected without further

reference to a Bench.

Till further orders, proceedings of Complaint Case

No.2375 of 2008 (Tr. No.2115 of 2009) pending in the court of the

Judicial Magistrate, First Class, Chapra, Saran shall remain stayed.

Let the order be communicated to the court of Judicial

Magistrate, First Class, Chapra, Saran in connection with Complaint

Case No.2375 of 2008 (Tr. No.2115 of 2009) through fax on the

cost being deposited by the petitioner.

     PNM                                        (Shailesh Kumar Sinha, J.)