High Court Patna High Court - Orders

Binda Yadav & Ors vs The State Of Bihar & Anr on 27 June, 2011

Patna High Court – Orders
Binda Yadav & Ors vs The State Of Bihar & Anr on 27 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.950 of 2009
                                 BINDA YADAV & ORS
                                           Versus
                             THE STATE OF BIHAR & ANR
                                         -----------

02. 27.06.2011 Learned counsel places before the Court the findings

of the appellate court in paragraph 12 of the judgment and

averments made in grounds taken under paragraphs iv and v

of the application.

Let notices in the admission matter be issued to

o.p.no.2, for which requisites etc. under registered cover with

A/D as well as ordinary process must be filed within seven

days, failing which the petition shall stand rejected without

further reference to the Bench.

During the pendency of the application, the order of

execution of bond shall remain stayed.

( Kishore K. Mandal )
hr