IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12071 of 2010
MAKHAN SAHNI & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
02. 09.12.2010 The petitioner submits that in fact he was the
person who was in possession of the land and there was
no question of theft.
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/-