IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11765 of 2009
HARENDRA SINGH & ANR
Versus
STATE OF BIHAR & ANR
-----------
2. 22.09.2010 It has been submitted that in fact the parties
are agnates and the present case is instituted on
account of a back ground of civil disputes pending
between them.
Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off 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 the Bench.
Rule returnable three months.
Fahad. ( Anjana Prakash, J. )