Patna High Court – Orders
Rakesh Kumar vs State Of Bihar on 9 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21012 of 2010
RAKESH KUMAR
Versus
STATE OF BIHAR
-----------
2 9.7.2010 Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite 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 Kotwali P.S. Case No. 249/2009, pending in
the court of Chief Judicial Magistrate, Gaya.
AI ( Mandhata Singh, J.)