High Court Patna High Court - Orders

Krishna Nand Singh &Amp; Anr vs The State Of Bihar on 29 September, 2010

Patna High Court – Orders
Krishna Nand Singh &Amp; Anr vs The State Of Bihar on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.24382 of 2009
                          KRISHNA NAND SINGH & ANR
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2/ 29.09.2010 Learned counsel for the petitioner is permitted to add the

informant/complainant as opposite party no.2 in this application.

It has been submitted that the petitioners do not belong to

the family of the husband of the opposite party no.2 and, therefore,

no offence under section 498-A Indian Penal Code would be made

out against them.

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 her, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                   (Anjana Prakash, J.)