High Court Patna High Court - Orders

Rekha Kumari &Amp; Ors vs The State Of Bihar &Amp; Anr on 16 September, 2010

Patna High Court – Orders
Rekha Kumari &Amp; Ors vs The State Of Bihar &Amp; Anr on 16 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5115 of 2008
                                REKHA KUMARI & ORS
                                            Versus
                             THE STATE OF BIHAR & ANR
                                          -----------

05. 16.09.2010 Both parties are present.

While assailing the orders impugned, it is contended

that they are ex facie vexatious. It is contended that the sole

purpose and intent of filing the present complaint in which the

husband has not been made accused is to put pressure on the

family members of the husband of the complainant in respect of

certain property covered under a will executed by the deceased

father-in-law.

The matter requires consideration.

Hence admit.

No fresh notice is required to be issued to o.p.no.2.

During the pendency of this application, further

proceeding in Complaint Case No.541/07 pending in the court of

Sri R.K.P. Bharti, J.M. 1st class, Patna City shall remain stayed.

( Kishore K. Mandal )
hr