High Court Patna High Court - Orders

Sangita Kumari @ Sangita … vs State Of Bihar &Amp; Anr on 13 January, 2011

Patna High Court – Orders
Sangita Kumari @ Sangita … vs State Of Bihar &Amp; Anr on 13 January, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.16972 of 2010
          SANGITA KUMARI @ SANGITA CHAUDHARY & ANR
                                Versus
                      STATE OF BIHAR & ANR
                               -----------

2. 13.01.2011 Supplementary affidavit has been

filed today bringing on record the order of

cognizance, which is now the impugned order.

It has been submitted that the

present case has been instituted on account of land

dispute between the parties and there appears to be

no criminal intent involved.

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.

The Rule is returnable within three

months.

        Fahad.                               ( Anjana Prakash, J. )