IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22800 of 2009
Naresh Pandit
Versus
State Of Bihar
-----------
2. 8.7.2011 No one appears on behalf of the petitioner.
In the nature of dispute between the parties,
issue notice to the opposite party no.2 to show cause
as to why the 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.
Narendra/ ( Anjana Prakash, J. )