IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11498 of 2009
AYODHYA THAKUR & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 21.09.2010 It has been submitted that for the same cause of
action, a fresh complaint had been instituted by the Opposite
Party No. 2.
Issue notice to the opposite party no. 2 to show
cause as to why this 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 ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J.)
S.Ali