IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16928 of 2008
VISHNU RAM @ BISHNU RAM & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 2.7.2010. Issue notice to opposite party no.2
through ordinary process as to why this
application be not disposed of at the
admission stage, for which requisites etc.
must be filed within two weeks, failing which
this application shall stand rejected without
further reference to a Bench.
Put up this case either after
appearance of opposite party no.2 or after
eight weeks whichever is earlier.
In the meanwhile, also call for a
report from the court of Shri Md. Gyasuddin,
Judicial Magistrate, Ist Class, Katihar in
C.A. No.88 of 2007 regarding stage of the
case.
It is made clear that while issuing
notice to opposite party no.2, this Court has
not passed any order of stay.
( Rakesh Kumar,J.)
N.H./