High Court Patna High Court - Orders

Yogendra Mahto & Anr vs State Of Bihar on 13 July, 2011

Patna High Court – Orders
Yogendra Mahto & Anr vs State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31758 of 2010
                                 Yogendra Mahto & Anr
                                           Versus
                                      State Of Bihar
                                         -----------

3. 13.7.2011 Let a fresh notice be issued to the Opposite Party

No. 2 on his correct and present address, to show cause as to

why the 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 him shall stand

rejected without further reference to the Bench.

Rule is made returnable within three months.

( Anjana Prakash, J.)
S.Ali