IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24646 of 2009
AMARESH KUMAR & ORS
Versus
STATE OF BIHAR
-----------
2/ 05.10.2010 It has been submitted that from the facts of the complaint
itself it is apparent that it is piece of malicious prosecution to shield
the complainant and family members from the rigour of the case
filed by the petitioner no.1 for the occurrence dated 14.12.2006.
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 her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)