High Court Patna High Court - Orders

Gayatri Kumari @ Ranjana Kumari vs State Of Bihar &Amp; Anr on 1 September, 2010

Patna High Court – Orders
Gayatri Kumari @ Ranjana Kumari vs State Of Bihar &Amp; Anr on 1 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.8883 of 2009
                       GAYATRI KUMARI @ RANJANA KUMARI
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 01.09.2010 It has been submitted that the petitioner is the

daughter-in-law of the Opposite Party No. 2 and after she filed a

case under Section 498A I.P.C. against her in-laws the present

Complaint was already instituted on totally false charges.

Issue notice to the opposite party no. 2 to show

cause as to why this 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 ten days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

( Anjana Prakash, J.)
S.Ali