High Court Patna High Court - Orders

Nirava Kant Verma vs Stae Of Bihar &Amp; Anr on 8 November, 2010

Patna High Court – Orders
Nirava Kant Verma vs Stae Of Bihar &Amp; Anr on 8 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.15635 of 2009
                             NIRAVA KANT VERMA
                                   Versus
                            STAE OF BIHAR & ANR
                                  -------

02. 08.11.2010 Issue notice to opposite party no. 2 to

show cause as to why this application be not

heard and disposed of at the admission stage

itself.

Requisites for service of notice under

both process, ordinary as well as under

registered post with acknowledgement due, must

be filed within one week from today, failing

which this application shall stand rejected

without further reference to Bench.

Let the matter be listed after receipt of

service of notice.

Rule be made returnable within four

weeks.

Rajeev/ (Akhilesh Chandra, J.)