IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3972 of 2010
NOMI LAL MANDAL
Versus
STATE OF BIHAR & ANR
-----------
2. 23.9.2010 No one appears.
From the petition, it appears that the land in
question on which the occurrence is said to have taken place
had already been mutated.
Issue notice to the opposite party no.2 to show
cause as to why this application be not admitted/disposed of
at the stage of admission itself, for which requisites etc. under
registered cover with A/D as well as ordinary process must be
filed within 10 days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J. )
Narendra/