IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20449 of 2009
Ramdahin Singh
Versus
The State Of Bihar & Anr
-----------
2/ 28.06.2011 It has been submitted that from the facts of the
complaint the dispute appears to be civil in nature and, therefore, the
present criminal prosecution is completely unwarranted.
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.)