IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14797 of 2009
LAL BABU SAH & ORS
Versus
STATE OF BIHAR & ANR
2 29.10.2010
Issue notice to opposite party no.2 to show
cause as to why this application be not heard and disposed of
at the time of admission itself.
Requisites for notice under both the means,
ordinary as well as under registered post with
acknowledgement due, must be filed within one week from
today failing which the application shall stand rejected
without further reference to Bench.
In the meanwhile, further proceedings in
Complaint Case no. C-1552 of 2008, Tr.no.2332 of 2009,
pending before Judicial Magistrate, first class, Siwan, shall
remain stayed, if the trial is yet to commence.
(Akhilesh Chandra, J.)
AAhmad