High Court Patna High Court - Orders

Sayeed Anwar &Amp; Ors vs State Of Bihar &Amp; Anr on 2 December, 2010

Patna High Court – Orders
Sayeed Anwar &Amp; Ors vs State Of Bihar &Amp; Anr on 2 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.9639 of 2010
                          SAYEED ANWAR & ORS
                                    Versus
                          STATE OF BIHAR & ANR
                                   -----------

2. 02.12.2010 It has been submitted that from the

facts of the case it appears that the dispute is

between office bearers of a committee and has no

criminal overtones.

Issue notice to the opposite party no. 2 to

show cause as to why this application be not

admitted/disposed off 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 10 days, failing which this

application shall stand rejected without further

reference to the Bench.

Rule returnable three months.

      Fahad.                                    ( Anjana Prakash, J. )