Patna High Court – Orders
Ruplal Singh & Ors. vs The State Of Bihar & Anr. on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14432 of 2011
Ruplal Singh & Ors.
Versus
The State Of Bihar & Anr.
-----------
2/ 23-09-2011 Issue notice to O.P.No.2 as to why this application
be not admitted or disposed of at the stage of admission itself.
Requisites for notice by ordinary process as well as under
registered cover with A/D must be filed within two weeks
failing which this application as against O.P. No.2 shall stand
rejected without any further reference to the Bench.
List it after service of notice.
(Aditya Kumar Trivedi,J.)
perwez