High Court Patna High Court - Orders

Dinesh Ram &Amp; Anr vs The State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Dinesh Ram &Amp; Anr vs The State Of Bihar &Amp; Anr on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12340 of 2010
                                  DINESH RAM & ANR
                                           Versus
                             THE STATE OF BIHAR & ANR
                                         -----------

2. 9.12.2010 It has been submitted that from bare perusal of the

complaint there is absolutely no reason why the petitioners

should be prosecuted.

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.

Narendra/                             ( Anjana Prakash, J. )