IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14908 of 2010
HENA KAUSAR
Versus
THE STATE OF BIHAR & ORS
-----------
02. 16.12.2010 The petitioner was the complainant and is
aggrieved by the order of cognizance which is restricted to
only one of the accused persons.
Issue notice to Opposite Party Nos. 2 to 12 as to
why this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within three weeks, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
(Anjana Prakash, J.)
Vikash/-