IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29146 of 2010
DEV NARAYAN SAH & ORS
Versus
STATE OF BIHAR & ANR
-----------
2. 11.8.2010. Let notice be issued to Opposite Party
no.2 calling upon him to show as to why this
petition should not be heard and allowed at the
admission stage itself, if requisites for
issuance of notice are filed in the office of
the Court in ten days from today, else, this
petition shall stand dismissed without further
reference to a Bench of the Court.
On filing of the requisites and notice
both by ordinary process and registered cover
with A/D the same shall be issued making the
rule returnable in four weeks.
Further proceeding in the court below
shall remain stayed till further orders.
( Dharnidhar Jha, J. )
B.Kr.