IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24382 of 2009
KRISHNA NAND SINGH & ANR
Versus
THE STATE OF BIHAR
-----------
2/ 29.09.2010 Learned counsel for the petitioner is permitted to add the
informant/complainant as opposite party no.2 in this application.
It has been submitted that the petitioners do not belong to
the family of the husband of the opposite party no.2 and, therefore,
no offence under section 498-A Indian Penal Code would be made
out against them.
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.)