IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5115 of 2008
REKHA KUMARI & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
05. 16.09.2010 Both parties are present.
While assailing the orders impugned, it is contended
that they are ex facie vexatious. It is contended that the sole
purpose and intent of filing the present complaint in which the
husband has not been made accused is to put pressure on the
family members of the husband of the complainant in respect of
certain property covered under a will executed by the deceased
father-in-law.
The matter requires consideration.
Hence admit.
No fresh notice is required to be issued to o.p.no.2.
During the pendency of this application, further
proceeding in Complaint Case No.541/07 pending in the court of
Sri R.K.P. Bharti, J.M. 1st class, Patna City shall remain stayed.
( Kishore K. Mandal )
hr