IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12879 of 2008
USHA SINHA WIFE OF PRAVEEN SHEKHAR PD.
Versus
THE STATE OF BIHAR & ANR
-----------
4 24.11.2010 No body appears on behalf of the petitioner.
Perused the office notes.
The application arises out of a complaint lodged by
O.P. No. 2. It appears from the marginal notes that the
application stood rejected as against O.P. No. 2 for non-
compliance of the peremptory order of the Court.
In that view of the matter, in my view, the application
has become incompetent. It is accordingly rejected.
( Kishore K. Mandal, J. )
pkj