Patna High Court – Orders
Smt.Indu Devi vs The State Of Bihar & Anr on 19 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.300 of 2009
Smt.Indu Devi
Versus
The State Of Bihar & Anr
----------------------------------
3 19.08.2011 Issue notice to O.P. no.2 to show cause as to why this
application be not allowed and disposed of at the admission stage
itself.
Requisites for issuance of notice under registered post
as also under ordinary process must be filed within a week.
(Amaresh Kumar Lal, J)
M.Rahman