High Court Patna High Court - Orders

Abinash Singh vs State Of Bihar on 29 November, 2010

Patna High Court – Orders
Abinash Singh vs State Of Bihar on 29 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.38792 of 2010
                                        ABINASH SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

02. 29.11.2010 Issue notice to opposite party no. 2

under registered cover with A/D and also

ordinary process for which requisites must be

filed within two weeks failing which this

application shall stand rejected as against

concerned opposite party without further

reference to a Bench.

In the meantime, no coercive step shall

be taken against the petitioner in connection

with Kanti P.S. Case No.189 of 2010 pending in

the Court of the S.D.J.M., West Muzaffarpur.

Let this order be communicated to the

court below through fax at the cost of the

petitioner.

Vikash                                                        ( Mandhata Singh, J.)