IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11614 of 2010
SUNITA SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 08.12.2010 It has been submitted that no offence punishable
under the S.C./S.T. Act is made out in the facts of the case.
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 as against her
shall stand rejected without further reference to a Bench.
Rule is made returnable within three months.
( Anjana Prakash, J.)
S.Ali