High Court Patna High Court - Orders

Ramendra Kumar vs The State Of Bihar &Amp; Anr on 7 October, 2010

Patna High Court – Orders
Ramendra Kumar vs The State Of Bihar &Amp; Anr on 7 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.6587 of 2010
                              RAMENDRA KUMAR
                                       Versus
                           THE STATE OF BIHAR & ANR
                                     -----------

2/ 07.10.2010 It has been submitted that the only allegation that has

been made out in the complaint is that even though the complainant

was alive but on record he was shown dead. The submission is that

from the facts of the case there is total absence of mens rea.

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 one week after Puja holidays,

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.)