IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8437 of 2010
RADHA NAND GUPTA & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 01.12.2010 It has been submitted that in the back
ground of civil dispute between the parties and
several litigations the present complaint which
ended finally in a final report was filed. Further
submission is that in the facts of the case it
appears to be absurd allegation.
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 10 days, failing which this
application shall stand rejected without further
reference to the Bench.
Rule returnable three months.
Fahad. ( Anjana Prakash, J. )