IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.18505 of 2010
SRI SAPAN KUMAR CHAKRAVARTI & ANR
Versus
THE STATE OF BIHAR
-----------
2/ 02.02.2011 No one appears for the petitioners.
It appears from the petition filed herein that the
petitioners are the Officers of the bank and when the complainant
was noticed for recovery of a bank loan the present fictitious
complaint has been instituted.
Learned counsel for the petitioners is permitted to add
the complainant as opposite party no.2 in this application.
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 Complaint Case
No.409 of 2007 pending in the court of the Judicial Magistrate, 1st
class, Patna City, shall remain stayed.
JA/- ( Anjana Prakash,J.)