IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.586 of 2011
Vijay Paswan
Versus
The State Of Bihar & Anr.
----------------------------------
08 03.11.2011 Issue fresh notice upon opposite party No.2 by
registered cover with A/D as well as under ordinary process for
which requisites etc. must be filed within a week, failing which
the application shall stand rejected without further reference to a
Bench. Rule returnable six weeks. On appears of O.P. no.2 or on
receipt of the service report whichever is earlier, put up this case
within top ten cases. .
(Akhilesh Chandra, J)
M.Rahman