High Court Patna High Court - Orders

Mathura Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 4 March, 2011

Patna High Court – Orders
Mathura Prasad &Amp; Ors vs State Of Bihar &Amp; Anr on 4 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.21292 of 2010
                           MATHURA PRASAD & ORS
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 04.03.2011 It has been submitted that after the daughter

of the petitioner No. 1 was murdered for ends of dowry by

Opposite Party No. 2 and his family members for which a

case was instituted under Section 304B IPC the present

case was instituted for reasons of malice.

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 the

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

In the meanwhile, the further proceeding of

Complaint Case No. 1018 of 2009 pending before Sri

Thakur, Aman Kumar, Judicial Magistrate, 1st Class,

Patna City shall remain stayed.

(Anjana Prakash, J.)
Vikash/-