IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13722 of 2009
SABITA DEVI
Versus
STATE OF BIHAR & ORS
02/- 08-10-2010 Heard learned counsels for the parties.
Issue notice to opposite party nos. 2 and 3 to show cause
as to why this application be not heard and preferably disposed of
at the time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall
stand rejected.
Let the matter be listed after receipt of the same.
Praveen (Akhilesh Chandra, J.)