High Court Patna High Court - Orders

Sunita Singh vs State Of Bihar &Amp; Anr on 8 December, 2010

Patna High Court – Orders
Sunita Singh vs State Of Bihar &Amp; Anr on 8 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11614 of 2010
                                     SUNITA SINGH
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2. 08.12.2010 It has been submitted that no offence punishable

under the S.C./S.T. Act is made out in the facts of the case.

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 as against her

shall stand rejected without further reference to a Bench.

Rule is made returnable within three months.

( Anjana Prakash, J.)
S.Ali