IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17524 of 2009
HARE SINGH @ HARENDRA KUMAR SINGH
Versus
THE STATE OF BIHAR & ANR
For the Petitioner : M/s Abhay Kumar Singh &
Bharat Bhushan
For the State : Mr. Amarendra Prasad.
APP
2 08.10.2010
Issue notice to opposite party no.2 to show
cause as to why this application should not be heard and
preferably be disposed of at the admission stage itself.
Requisites for notice under both means, ordinary
as well as by registered post with acknowledgement due must
be filed within one week from today, failing which the
application shall stand rejected without further reference to
Bench.
During the pendency of this application, further
proceedings in Singhia P.S. Case no. 75 of 2007 pending
before Additional Chief Judicial Magistrate, Rosera
(Samastipur) shall remain stayed.
(Akhilesh Chandra, J.)
AAhmad