High Court Patna High Court - Orders

Vijay Chaturvedi vs The State Of Bihar & Anr. on 23 September, 2011

Patna High Court – Orders
Vijay Chaturvedi vs The State Of Bihar & Anr. on 23 September, 2011
                 IN THE HIGH COUR T OF JUDICATURE AT PATNA
                             Cr.Misc. No.42496 of 2010
                                    Vijay Chaturvedi
                                           Versus
                              The State Of Bihar & Anr.
                                         -----------

4 23.09.2011 Though there happens to be execution report

“does not reside on the given address”, even then the

petitioner got it listed under zero category which did not

justify. As such, petitioner is directed to take proper step,

so that the notice be properly affected upon O.P. No.2 in

accordance with direction as per order dated 28.1.2011.

Issue notice to Opposite Party No.2 under

registered cover with A/D as well as ordinary process, for

which requisites etc. must be filed within two weeks, failing

which this application shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

List the matter after receipt of the same.

Till appearance of O.P. No.2, further proceeding in

Complaint Case No.543(c) of 2008 pending in the court of

learned Judicial Magistrate, Patna shall remain stayed.

      PN                                    (Aditya Kumar Trivedi, J.)