High Court Patna High Court - Orders

Makhan Sahni &Amp; Ors vs The State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Makhan Sahni &Amp; Ors vs The State Of Bihar &Amp; Anr on 9 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.12071 of 2010
                             MAKHAN SAHNI & ORS
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 09.12.2010 The petitioner submits that in fact he was the

person who was in possession of the land and there was

no question of theft.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

(Anjana Prakash, J.)
Vikash/-