Patna High Court – Orders
Kartik Mahto vs The State Of Bihar on 30 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.29097 of 2010
                                           Kartik Mahto
                                               Versus
                                      The State Of Bihar
                                            -----------
6/ 30.06.2011 Issue fresh notice to the Opposite Party No.2 by
ordinary process as well as registered cover with A/D for
which requisites etc. must be filed within three weeks, failing
which the application shall stand rejected without further
reference to a Bench.
In the meantime, no coercive action be taken
against the petitioner in connection with Complaint Case No.
1010 of 2009 pending in the Court of C.J.M., Siwan.
Let the order be communicated through Fax at
the cost of petitioner.
shail (Mandhata Singh, J.)