High Court Patna High Court - Orders

Shatrughan Prasad Singh @ … vs State Of Bihar &Amp; Anr on 4 March, 2011

Patna High Court – Orders
Shatrughan Prasad Singh @ … vs State Of Bihar &Amp; Anr on 4 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21394 of 2010
      SHATRUGHAN PRASAD SINGH @ DR.SHATRUGHAN PRASAD SINGH
                                Versus
                     THE STATE OF BIHAR & ANR
                               -----------

02. 04.03.2011 It has been submitted that from the facts of

the case no offence whatsoever is made out against the

petitioner.

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 the

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

(Anjana Prakash, J.)
Vikash/-