IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30401 of 2010
CHANDRADEO SAH & ORS
Versus
STATE OF BIHAR & ANR
-----------
2/- 29.10.2010 Supplementary affidavit filed in Court today,
which may be kept on record.
It has been submitted that the case of the
respondent has already been quashed by this court by an
order dated 06.05.2009 vide Cr. Misc. No. 12852 of
2007, and therefore, the present proceeding with regard
to the petitioners is an abuse on the process of the Court.
Issue notice to the opposite party no.2 to show
cause as to why the 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 10 days, failing which this
application shall stand rejected without further reference
to a Bench.
Rule returnable three months.
( Anjana Prakash, J. )
Ashwini/-