IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29404 of 2009
SURENDRA PRASAD SINGH @ SURENDRA KR.SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 20.6.2011 It has been submitted that admittedly no money was
paid to the petitioner and he has been falsely implicated on
account of previous dispute.
Issue notice to the opposite party no.2 to show cause
as to why the 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 10 days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )