High Court Patna High Court - Orders

Amaresh Kumar &Amp; Ors vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Amaresh Kumar &Amp; Ors vs State Of Bihar on 5 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.24646 of 2009
                            AMARESH KUMAR & ORS
                                       Versus
                                 STATE OF BIHAR
                                      -----------

2/ 05.10.2010 It has been submitted that from the facts of the complaint

itself it is apparent that it is piece of malicious prosecution to shield

the complainant and family members from the rigour of the case

filed by the petitioner no.1 for the occurrence dated 14.12.2006.

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 her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                     (Anjana Prakash, J.)