IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8957 of 2011
KAMESHWAR JHA & ANR. .
Versus
THE STATE OF BIHAR & ANR. .
-----------
2. 31.03.2011 Issue notice to opposite party no. 2. Notice will go
both by ordinary process and registered post requisites for which
must be filed within one week failing which this application as
against him shall stand rejected without further reference to a
Bench.
A copy of the notice should also be filed in the office
of this Court to be served on counsel appearing on behalf of the
opposite party no. 2 in Sessions Trial No. 278 of 1995 pending
in the court of learned Trial Court i.e. Fast Track Court-II,
Begusarai.
List this case on appearance of opposite party no.2 at
the top of the list.
In the meantime, further proceedings shall remain
stayed.
(Sheema Ali Khan, J.)
Devendra/