High Court Patna High Court - Orders

Vidhata Chauhan vs State Of Bihar &Amp; Anr on 1 July, 2008

Patna High Court – Orders
Vidhata Chauhan vs State Of Bihar &Amp; Anr on 1 July, 2008
                        In the High Court of Judicature at Patna
                              Cr. Misc. No.18226 of 2008
                  Vidhata Chauhan Vrs. The State of Bihar & Anr.
                                         ****

/3/ 01.07.2008 Issue notice to opposite party no. 2 to show cause

why the prayer for anticipatory bail on behalf of the

petitioner, Vidhata Chauhan, in connection with Complaint

Case No. 303C of 2007 pending in the Court of the

Subdivisional Judicial Magistrate, Hilsa, Nalanda, be not

allowed.

2. Notice would go under ordinary process as well

as under registered cover with A/D for which requisites etc.

must be filed within one week, failing which this

application, as against the concerned opposite party, shall

stand rejected without further reference to a Bench.

3. No coercive step should be taken against the

petitioner in connection with the aforementioned case, till

disposal of this application.

4. Put up after receipt of the service report.

( Mridula Mishra, J. )
Cp:3/S.A.