IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39468 of 2010
SUDHIR JHUNJHUNWALA & ORS
Versus
STATE OF BIHAR & ANR
-----------
For the petitioners : Mr. Ghanshyam Upadhyay,
Advocate.
Mr. Awanish Kr. Singh, Adv.
For the Opposite Party : None 2. 14.12.2010 It has been submitted that from the facts of the
Complaint it appears that the entire monetary transaction was
oral in nature which is not believable.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of at
the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as ordinary process must be
filed within three weeks, failing which this application as against
him shall stand rejected without further reference to the Bench.
Rule is made returnable within three months.
In the meanwhile, the further proceeding in
Complaint Case no. 1489 of 2010 (C.R. No. 1489 of 2010), T.R.
No. 645 of 2010 pending in the court of Chief Judicial
Magistrate, Madhubani, shall remain stayed.
( Anjana Prakash, J.)
S.Ali