IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21292 of 2010
MATHURA PRASAD & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
02. 04.03.2011 It has been submitted that after the daughter
of the petitioner No. 1 was murdered for ends of dowry by
Opposite Party No. 2 and his family members for which a
case was instituted under Section 304B IPC the present
case was instituted for reasons of malice.
Issue notice to Opposite Party No. 2 as to why
this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which the
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
In the meanwhile, the further proceeding of
Complaint Case No. 1018 of 2009 pending before Sri
Thakur, Aman Kumar, Judicial Magistrate, 1st Class,
Patna City shall remain stayed.
(Anjana Prakash, J.)
Vikash/-