IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26867 of 2009
Dropadi Devi @ Dropadi Kumari
Versus
The State Of Bihar & Anr
-----------
2/ 18.07.2011 It has been submitted that in the petition of complaint
there is no specific allegation against the petitioner and not a single
witness examined during enquiry under section 202 Cr. P.C.
disclosed the complicity of the petitioner, who is a lady.
Issue notice to the opposite party no.2 to show cause as
to why this application be not admitted and disposed of, if possible,
at the admission stage itself.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)