IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3437 of 2009
RAMBHA DEVI & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 29.7.2010 Issue notice to the opposite party no.2 to show
cause as to why this application be not admitted/disposed of
at the stage of admission itself, for which requisites etc. under
registered cover with A/D as well as ordinary process must be
filed within one week, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable two months.
In the mean while, the further proceeding in
Complaint case No.607 of 2008 pending in the court of Sri
N.D. Sharma, Judicial Magistrate, 1st class, Siwan shall
remain stayed.
( Anjana Prakash, J. )
Narendra/