IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20375 of 2008
ARUN PASWAN & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 19.4.2011 It has been submitted that a land dispute, for
which a proceeding u/s.107 Cr.P.C. was also initiated,
between the parties has led to institution of the present
complaint, which is malicious in nature.
Issue notice to the opposite party no.2 to show cause
as to why the 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 10 days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )