IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19336 of 2010
KRISHNA KANT JHA
Versus
THE STATE OF BIHAR & ANR
with
Cr.Misc. No.19340 of 2010
KRISHNA KANT JHA
Versus
THE STATE OF BIHAR & ANR
-----------
02. 14.02.2011 It has been submitted that a land dispute for
which a Title Suit is pending between the parties has led
to the institution of the present complaint which is totally
frivolous.
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/-