IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6587 of 2010
RAMENDRA KUMAR
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 07.10.2010 It has been submitted that the only allegation that has
been made out in the complaint is that even though the complainant
was alive but on record he was shown dead. The submission is that
from the facts of the case there is total absence of mens rea.
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 one week after Puja holidays,
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.)