IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8327 of 2010
MANOJ KUMAR & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 01.12.2010 It has been submitted that after the petitioner no.1 filed
Danapur P.S. case no.254 of 2009, on the next day the present
complaint was filed for malicious reason.
Issue notice to the opposite party no.2 to show cause as to
why this application be not admitted and disposed of, if possible, at
the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within ten days, failing which, this
application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)