High Court Patna High Court - Orders

Sheo Pujan Singh&Amp; Anr vs State Of Bihar &Amp; Anr on 1 September, 2010

Patna High Court – Orders
Sheo Pujan Singh&Amp; Anr vs State Of Bihar &Amp; Anr on 1 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.8926 of 2009
                              SHEO PUJAN SINGH& ANR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 01.09.2010 It has been submitted that the petitioners are the son

and daughter-in-law respectively of the Opposite Party No. 2

and have been charged for the murder of their own daughter-in-

law. It has further been submitted that during investigation, it

transpired that in fact, the deceased had committed suicide and

even Informant has supported this fact in his further statement.

Call for legible carbon copy of the case diary of Hilsa

P.S. Case No. 105 of 2006 from the court of Shri A.K.

Shrivastav, 1st Class Judicial Magistrate, Hilsa, Nalanda, so as

to reach this Court within three weeks and put up after receipt of

the same.

Issue notice to the opposite party no. 2 to show

cause as to why this application be not admitted/disposed of 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 ten days, failing which this application shall stand

rejected without further reference to a Bench.

Rule returnable three months.

( Anjana Prakash, J.)
S.Ali