High Court Patna High Court - Orders

Dropadi Devi @ Dropadi Kumari vs State Of Bihar & Anr on 18 July, 2011

Patna High Court – Orders
Dropadi Devi @ Dropadi Kumari vs State Of Bihar & Anr on 18 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.26867 of 2009
                           Dropadi Devi @ Dropadi Kumari
                                       Versus
                              The State Of Bihar & Anr
                                      -----------

2/ 18.07.2011 It has been submitted that in the petition of complaint

there is no specific allegation against the petitioner and not a single

witness examined during enquiry under section 202 Cr. P.C.

disclosed the complicity of the petitioner, who is a lady.

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 him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

         JA/-                                                 (Anjana Prakash,J.)