IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.873 of 2010
Sharmila Murarka
Versus
State Of Bihar & Anr
-----------
09. 07.07.2011 I.A. No. 1410 of 2011
Interlocutory Application No. 1410 of 2011
has been filed on behalf of the petitioner for clarifying the
interim order dated 08.09.2010, whereby this court directed
to maintain status quo. The further prayer of the petitioner is
for stay of the orders dated 13.12.2007 in complaint no. 1770(C)
of 2007 before the Judicial Magistrate, Patna and also for stay
of the order dated 4th of June 2010 (Annexure- 6) passed in
Criminal Appeal No. 13 of 2008 filed by the petitioner against
the aforesaid order dated 13.12.2007, whereby the aforesaid
complaint under Section 12 of the Protection of Women from the
District Violence Act was dismissed.
Issue notice to Opposite Party No. 2 of the aforesaid
interlocutory application under both processes ordinary as well
as registered post with Acknowledgement draft for which
requisites etc. must be filed within a period of one week.
Till further orders, the operation of the order,
as contained in Annexure – 6, shall remain stayed.
Jagdish/- ( Shailesh Kumar Sinha,J.)