IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12340 of 2010
DINESH RAM & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
2. 9.12.2010 It has been submitted that from bare perusal of the
complaint there is absolutely no reason why the petitioners
should be prosecuted.
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.
Narendra/ ( Anjana Prakash, J. )