IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14656 of 2010
MADHAV PRASAD SINGH & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
2. 16.12.2010 Supplementary Affidavit filed today be
kept on record.
It has been submitted that after the
petitioners took action against the family members of
the complainant/informant, the present case was
instituted as back lash.
Issue notice to the opposite party no. 2 to
show cause as to why this application be not
admitted/disposed off at the stage of admission itself,
for which requisites etc. under registered cover with
A/D as well as ordinary process must be filed within 3
weeks, failing which this application shall stand
rejected without further reference to the Bench.
The Rule is returnable within three
months.
Fahad. ( Anjana Prakash, J. )