High Court Patna High Court - Orders

Ramdahin Singh vs State Of Bihar & Anr on 28 June, 2011

Patna High Court – Orders
Ramdahin Singh vs State Of Bihar & Anr on 28 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.20449 of 2009
                                  Ramdahin Singh
                                       Versus
                              The State Of Bihar & Anr
                                      -----------

2/ 28.06.2011 It has been submitted that from the facts of the

complaint the dispute appears to be civil in nature and, therefore, the

present criminal prosecution is completely unwarranted.

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.)