High Court Patna High Court - Orders

Abhisekh Kumar Chourasia vs State Of Bihar on 24 August, 2010

Patna High Court – Orders
Abhisekh Kumar Chourasia vs State Of Bihar on 24 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                 Cr.Misc. No.7868 of 2009
                ABHISEKH KUMAR CHOURASIA .
                          Versus
                     STATE OF BIHAR .
                       -----------

2 24.08.2010 It is submitted that from the facts

of the case it appears to be the case of

consent between the two adults and no

offence under Section 376 I.P.C. is made

out.

Issue notice to Opposite Party No. 2

as to why this application be not disposed

off at the stage of admission itself by

both processes i.e. ordinary process as

well as registered cover with A/D for which

requisites etc. must be filed within ten

days, failing which this application shall

stand dismissed without further reference

to a Bench.

The rule is made returnable within

three months.

                        During       the           pendency         of         this

                 application,        the      further      proceeding           of

                 Nathnagar       P.S.        Case    No.      244    of        2008
                         2




          (Sessions   Case   No.    54   of   2009)   pending

before Addl. District Judge (F.T.C.)-IInd,

Bhagalpur shall remain stayed.

Bibhash ( Anjana Prakash, J.)