IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28647 of 2011
Md. Naseem Khan & Ors.
Versus
The State Of Bihar & Anr
-----------
2 26.8.2011 Issue notice to opposite party no. 2 by ordinary process
and registered cover with A/D, requisites etc. for which under both
processes must be filed within a period of ten days failing which this
application shall stand dismissed without further reference to a Bench.
Put up this case on service of notice.
In the mean time, no coercive steps shall be taken against
the petitioners in Rausan Ganj P.S. Case No. 3 of 2011 pending before
the Sub-divisional Judicial Magistrate, Sherghati, Gaya.
Counsel for the petitioner is permitted to deposit the cost
of FAX for communicating this order to the Court concerned.
Sanjay (Sheema Ali Khan, J.)