High Court Patna High Court - Orders

Umesh Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 22 September, 2010

Patna High Court – Orders
Umesh Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 22 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.11870 of 2009
                              UMESH SAH & ORS
                                     Versus
                          THE STATE OF BIHAR & ANR
                                    -----------

02. 22.09.2010 It has been submitted that an election dispute

between the parties has led to the institution of the

present case which is totally unwarranted.

Issue notice to Opposite Party No. 2 as to why

this application be not disposed off at the stage of

admission itself by both processes i.e. ordinary process as

well as registered cover with A/D for which requisites etc.

must be filed within ten days, failing which this

application shall stand dismissed without further

reference to a Bench.

The rule is made returnable within three

months.

(Anjana Prakash, J.)
Vikash/-