Patna High Court – Orders
Amar Singh @ Amar Bhagat vs The State Of Bihar &Amp; Ors on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.33111 OF 2010
AMAR SINGH @ AMAR BHAGAT, SON OF MAHAESH SINGH, RESIDENT OF
VILLAGE BARWA KAPARPURA, POLICE STATION MIRGANJ, DISTRICT
GOPALGANJ
VERSUS
1. THE STATE OF BIHAR
2. MUNNI DEVI (COMPLAINANT), WIFE OF BIRBAL SINGH, RESIDENT OF
VILLAGE TRILOKPUT, POLICE STATION UCHKAGAON, DISTRICT
GOPALGANJ
3. SEEMA DEVI, DAUGHTER OF THE COMPLAINANT, WIFE OF AMAR
SINGH @ AMAR BHAGAT, RESIDENT OF VILLAGE BARWA KAPARPURA,
POLICE STATION MIRGANJ, DISTRICT GOPALGANJ. PRESENTLY,
RESIDING AT VILLAGE BIRBAL SINGH, RESIDENT OF VILLAGE
TRILOKPUR, POLICE STATION UCHKAGAON, DISTRICT GOPALGANJ
..................................................................................OPPOSITE PARTIES
**********
2 15/09/2010 Counsel for the petitioner submits that the order
dated 03.03.2010 has been complied with after a delay of
only one day.
For the reasons aforesaid, this restoration
application is allowed and the connected case being
Criminal Misc. No. 45964 of 2009 is restored to its
original file.
Anand ( Sheema Ali Khan, J.)