High Court Patna High Court - Orders

Uma Shankar Mandal @ Umesh Shankar … vs The State Of Bihar &Amp; Anr on 21 December, 2010

Patna High Court – Orders
Uma Shankar Mandal @ Umesh Shankar … vs The State Of Bihar &Amp; Anr on 21 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15131 of 2010
                  UMA SHANKAR MANDAL @ UMESH SHANKAR MANDAL
                                             Versus
                               THE STATE OF BIHAR & ANR
                                           -----------

2. 21.12.2010 It has been submitted that after the petitioner as a

Halka Karamchari took action against the Complainant, on the

orders of the superior officials, the present complaint was

instituted for reasons of malice.

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 operation of the impugned

orders as well as further proceeding in Complaint Case no. 829

C of 2006 pending in the court of Sri S. Pandey, Judicial

Magistrate, 1st Class, Munger, shall remain stayed.

( Anjana Prakash, J.)
S.Ali