Patna High Court – Orders
Seikh Anas vs State Of Bihar &Amp; Anr on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17990 of 2010
SEIKH ANAS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 27.1.2011 It has been submitted that due to a proceeding under
Section 145 Cr. P.C., the present complaint has been instituted
which is malicious in nature.
Issue notice to the opposite party no. 2 to show
cause as to why this application be not admitted/disposed of at
the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as 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.
( Anjana Prakash, J.)
S.Ali