IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11870 of 2009
UMESH SAH & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
02. 22.09.2010 It has been submitted that an election dispute
between the parties has led to the institution of the
present case which is totally unwarranted.
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/-