High Court Patna High Court - Orders

Chandradeo Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 29 October, 2010

Patna High Court – Orders
Chandradeo Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 29 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30401 of 2010
                                CHANDRADEO SAH & ORS
                                             Versus
                                 STATE OF BIHAR & ANR
                                           -----------

2/- 29.10.2010 Supplementary affidavit filed in Court today,

which may be kept on record.

It has been submitted that the case of the

respondent has already been quashed by this court by an

order dated 06.05.2009 vide Cr. Misc. No. 12852 of

2007, and therefore, the present proceeding with regard

to the petitioners is an abuse on the process of the Court.

Issue notice to the opposite party no.2 to show

cause as to why the 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 10 days, failing which this

application shall stand rejected without further reference

to a Bench.

Rule returnable three months.

( Anjana Prakash, J. )
Ashwini/-