High Court Patna High Court - Orders

Shushila Devi vs The State Of Bihar & Anr. on 17 August, 2011

Patna High Court – Orders
Shushila Devi vs The State Of Bihar & Anr. on 17 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25952 of 2011
                                      Shushila Devi
                                           Versus
                              The State of Bihar & Anr.
                                         -----------

2 17.08.2011 The present application has been filed for

cancellation of anticipatory bail of opposite party no.2 on

the ground that he has violated the undertaking given

before this Court and has made assault to the petitioner.

In the circumstances, issue notice to opposite

party no.2 on current and present address under ordinary

process as well as by registered cover with A/D for which

requisites must be filed within a period of two weeks as to

why the anticipatory bail of opposite party no.2 be not

cancelled.

    Amrendra/                                      ( Dinesh Kumar Singh, J)