High Court Patna High Court - Orders

Mati Azam vs The State Of Bihar &Amp; Ors on 23 August, 2010

Patna High Court – Orders
Mati Azam vs The State Of Bihar &Amp; Ors on 23 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.6624 of 2009
                                  MATI AZAM
                                      Versus
                          THE STATE OF BIHAR & ORS
                                    -----------

2/ 23.8.2010 It has been submitted that the petitioner is the brother in-

law of the complainant and there is absolutely no overt act alleged

against him apart from the general and vague allegations which

includes all the in-laws of the daughter of the complainant.

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 him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                   (Anjana Prakash, J.)