High Court Patna High Court - Orders

Bishundeo Gope @ Bishundeo Yadav vs The State Of Bihar &Amp; Anr on 15 December, 2010

Patna High Court – Orders
Bishundeo Gope @ Bishundeo Yadav vs The State Of Bihar &Amp; Anr on 15 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.14278 of 2010
                      BISHUNDEO GOPE @ BISHUNDEO YADAV
                                           Versus
                             THE STATE OF BIHAR & ANR
                                         -----------

2. 15.12.2010 It has been submitted that when a dispute arose with

regard to the house between the parties, several cases were

instituted for minor offences one of which is the present case as

well.

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 three weeks, failing which this application as against

him shall stand rejected without further reference to the Bench.

Rule is made returnable within three months.

( Anjana Prakash, J.)
S.Ali