IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32726 of 2010
MANOJ RAM
Versus
STATE OF BIHAR & ANR
-----------
2 29.10.2010 Issue notice to opposite party no.2 to show cause as
to why anticipatory bail be not granted to the petitioner for
which requisites etc. both under registered cover with A/D as
well as ordinary process must be filed within two weeks
failing which the application shall stand rejected without
further reference to a bench.
In the meantime, no coercive step shall be taken
against the petitioner.
Let the order be faxed at the cost of the petitioner.
Anilkr.sinha (Mandhata Singh,J.)