IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1240 of 2009
Arjun Singh
Versus
State Of Bihar & Ors
-----------
3. 16.09.2011 This application will be heard.
Admit.
Call for the record of Cr. Appeal No.
157 of 2008 from the Court of 1st Additional
Sessions Judge, Saran at Chapra along with the
record of T. R. No. 2666/2008 arising out of
Jalalpur P. S. Case No. 68 of 2005, G. R. No.
2613 of 2005.
Issue notice to opposite party nos. 2
to 8, both under ordinary process and
registered cover, for which requisites etc.
must be filed within a period of two weeks,
failing which this application shall stand
rejected as against them without further
reference to a Bench.
Kanchan (Amaresh Kumar Lal, J.)