IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12773 of 2010
ABDUL WAHID & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 13.12.2010 It has been submitted that a land dispute has led to
institution of the present complaint, which is totally
unwarranted.
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 three weeks, failing which this
application shall stand rejected without further reference to a
Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )