IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.3076 of 2010
KUNAL KUMAR
Versus
STATE OF BIHAR & ANR
-----------
2/ 26.08.2010 No one appears for the petitioner.
On going through the petition, I find that the quashing of
cognizance order dated 22.12.2009 passed in Complaint Case
No.917 of 2008 passed by the Sub-Divisional Judicial Magistrate,
Patna City, has been sought on the ground that when reconciliation
proceeding failed in a divorce proceeding instituted by the present
petitioner, the present complaint was instituted with oblique motive.
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.)