High Court Patna High Court - Orders

Rajia Begum vs The State Of Bihar & Ors on 3 November, 2011

Patna High Court – Orders
Rajia Begum vs The State Of Bihar & Ors on 3 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Revision No.1440 of 2009
                                             Rajia Begum
                                                 Versus
                                    The State Of Bihar & Ors
                                     ----------------------------------

3. 03.11.2011 This application will be heard.

Call for the Lower Court Records.

Issue notice to the opposite party nos. 2 to 5 as

to why the petition be not allowed/disposed of at the time

of admission itself under registered covered with A/D as

well as ordinary process, for which, requisites etc. must be

filed within two weeks, failing which this application shall

stand dismissed without further reference to a Bench.

Rule is made returnable within six months.

(Amaresh Kumar Lal, J.)
Ravi/-