IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.992 of 2009
SUNITA SINGH
Versus
THE STATE OF BIHAR & ORS
-------
3. 11.07.2011 This application will be heard.
Issue notice to opposite party nos. 2
and 3, both under ordinary process and
registered cover. Requisites etc. for which
must be filed within a period of one week from
today, failing which this application shall
stand rejected as against them without further
reference to a Bench.
It is submitted by learned counsel for
the petitioner that accused Indal Muni has
filed Cr. Appeal No. 553 of 2009 and Thakur
Singh has filed Cr. Appeal No. 560 of 2009.
Both the appeals have been admitted in which
records have been called for and they are
pending for final hearing. This revision
petition may also be heard along with those
appeals.
Prayer of the learned counsel is
allowed.
Put up this case side by side of Cr.
Appeal No. 553 of 2009 and Cr. Appeal No. 560
of 2009 at the time of hearing.
2
Kanchan ( Amaresh Kumar Lal, J)