IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5849 of 2009
KEWAL NARAYAN SINHA & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
02. 16.08.2010 The submission of the counsel for the
petitioner is that the Petitioner No. 1 had filed a case
against the Opposite Party No. 2 at an earlier point of
time and thereafter Annexure-1 was filed by her in
retaliation.
Issue notice to Opposite Party No. 2 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 ten days, 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/-