IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9890 of 2010
ARUN KUMAR SINGH
Versus
STATE OF BIHAR & ORS
-----------
2. 03.12.2010 Issue notice to the opposite parties no. 2 and 3 to
show cause as to why this application be not admitted/disposed
of at the stage of admission itself for which requisites etc. under
registered cover with A/D. as well as ordinary process must be
filed within ten days, failing which this application as against
them shall stand rejected without further reference to a Bench.
Rule is made returnable within three months.
( Anjana Prakash, J.)
S.Ali