High Court Patna High Court - Orders

Awadhesh Kumar Shahi vs State Of Bihar &Amp; on 29 June, 2010

Patna High Court – Orders
Awadhesh Kumar Shahi vs State Of Bihar &Amp; on 29 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.15497 of 2008
                       AWADHESH KUMAR SHAHI
                               Versus
                         STATE OF BIHAR &
                            -----------

3. 29.6.2010. Issue notice to opposite party no.2

through ordinary post to show cause as to why

this application be not admitted, if

possible, disposed of at the stage of

admission itself, for which requisites etc.

must be filed within ten days, failing which

this application shall stand rejected without

further reference to a Bench.

( Rakesh Kumar,J.)
N.H./