High Court Patna High Court - Orders

Krishna Kant Jha vs State Of Bihar &Amp; Anr on 14 February, 2011

Patna High Court – Orders
Krishna Kant Jha vs State Of Bihar &Amp; Anr on 14 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.19336 of 2010
                               KRISHNA KANT JHA
                                     Versus
                          THE STATE OF BIHAR & ANR
                                       with
                           Cr.Misc. No.19340 of 2010
                               KRISHNA KANT JHA
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 14.02.2011 It has been submitted that a land dispute for

which a Title Suit is pending between the parties has led

to the institution of the present complaint which is totally

frivolous.

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/-