IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10264 of 2009
SATYENDRA YADAV & ORS
Versus
STATE OF BIHAR & ANR
-----------
2 13.09.2010 It has been submitted that from the
narrative of the First Information Report it appears
to be the case of civil dispute between the parties
without any criminal intent.
Issue notice to Opposite Party No. 2 as to
why this application be not disposed off at the
stage of admission itself by both processes i.e.
ordinary process as well as registered cover with
A/D for which requisites etc. must be filed within
ten days, failing which this application shall stand
dismissed without further reference to a Bench.
The rule is made returnable within three
months.
Bibhash ( Anjana Prakash, J.)