IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1252 of 2009
Urmila Kunwar & Ors
Versus
The State Of Bihar & Anr
-----------
4. 19.09.2011 Call for the record of Complaint Case
No. 2248 of 2005, Trial No. 2153 of 2009 from
the Court of Judicial Magistrate, 1st Class,
Chapra.
Issue notice to opposite party no. 2
to show cause as to why this application be not
allowed/disposed of at the admission stage
itself, both under ordinary process and
registered cover, for which requisites etc.
must be filed within a period of one week,
failing which this application shall stand
rejected as against her without further
reference to a Bench.
Put up this case for admission
immediately after receipt of lower court
records and service report.
Kanchan (Amaresh Kumar Lal, J.)