Patna High Court – Orders
Sheo Dutta Sharma &Amp; Ors vs The State Of Bihar &Amp; Anr on 28 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14426 of 2009
SHEO DUTTA SHARMA & ORS
Versus
THE STATE OF BIHAR & ANR
02/- 28-10-2010 Heard Sri S.N.P.Sinha learned counsel for the petitioners
and Sri Amrendra Prasad Additional Public Prosecutor for the State.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall
stand rejected without further reference to Bench.
If trial is yet to be commenced, further proceedings of the
court below shall remain stayed.
Let the matter be listed after receipt of the same.
Praveen (Akhilesh Chandra, J.)
-----------