High Court Patna High Court - Orders

Satyabhama Devi &Amp; Anr vs State Of Bihar &Amp; Ors on 7 September, 2010

Patna High Court – Orders
Satyabhama Devi &Amp; Anr vs State Of Bihar &Amp; Ors on 7 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.9605 of 2009
                           SATYABHAMA DEVI & ANR
                                       Versus
                             STATE OF BIHAR & ORS
                                     -----------

2/ 07.09.2010 The prosecution case is that the complainant was married

to one Manoj Kumar, but he had illicit relationship with the

petitioner no.2, who happens to be the daughter of petitioner no.1, on

account of which, there was marital discord between the spouses.

From the perusal of the complaint no offence whatsoever is made

out against the accused persons.

Issue notice to the opposite party no.2 to show cause as to

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                   (Anjana Prakash, J.)