IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49726 of 2008
======================================================
Md.Arif & Ors
.... .... Petitioners
Versus
The State of Bihar & Anr
.... .... Opposite Parties
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 30-08-2011 Issue notice to the opposite party no. 2 by ordinary process as also by
registered post with A/D to show cause as to why the reliefs prayed for in the
present application be not granted to the petitioners. Requisites for issuance
of notice must be filed within one week, failing which this application shall
stand rejected without further reference to a Bench.
List this matter under the same heading either on service of notice or
appearance of opposite party no.2, whichever is earlier.
In the meantime, if the charge has not been framed against the
petitioners, then the same shall not be framed, for a period of three months or
till disposal of the present application, whichever earlier.
(Birendra Prasad Verma, J)
Devendra /-