IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16972 of 2010
SANGITA KUMARI @ SANGITA CHAUDHARY & ANR
Versus
STATE OF BIHAR & ANR
-----------
2. 13.01.2011 Supplementary affidavit has been
filed today bringing on record the order of
cognizance, which is now the impugned order.
It has been submitted that the
present case has been instituted on account of land
dispute between the parties and there appears to be
no criminal intent involved.
Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off 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 the
Bench.
The Rule is returnable within three
months.
Fahad. ( Anjana Prakash, J. )