IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11625 of 2010
RAJAN KUMAR
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 27.10.2010 Issue notice to respondent nos. 2 and 3 by both
processes, i.e. under ordinary process as well as under registered
cover with A/D for which Talbana etc. must be filed by the
petitioner within one week failing which this writ petition shall
stand dismissed without further reference to a Bench.
During pendency of this writ petition, let operation of
the impugned order dated 23.04.2010 passed by Subordinate
Judge, I, West Chamaparan in Title Suit No.127 of 2003 remain
stayed.
(S. N. Hussain, J.)
Sunil