High Court Patna High Court - Orders

Mani Raj Kumar Singh @ Maniraj … vs State Of Bihar on 19 July, 2011

Patna High Court – Orders
Mani Raj Kumar Singh @ Maniraj … vs State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44757 of 2009
                         Mani Raj Kumar Singh @ Maniraj Kumar
                                         Versus
                                     State Of Bihar
                                       -----------

07/- 19/07/2011 No one appears on behalf of the petitioner.

On perusal of office notes earlier one order has already

been passed on 11.03.2011. However, petitioner is again directed to

take fresh steps for notice to be issued against opposite party nos. 2

and 3 to show cause as to why this application be not preferably

disposed of at the time of admission stage itself.

Requisites for service of notice under both process,

ordinary as well as under registered post with A/D, must be filed

within one week from today, failing which this application shall stand

rejected, without further reference to a Bench.

       Praveen/-                                ( Akhilesh Chandra, J.)