IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.47587 of 2008
Kishor Kumar Sharma
Versus
The State Of Bihar & Anr
----------------------------------
2. 23.8.2011. Issue notice to the Opposite Party No.2 under
ordinary process as well as registered cover with A/D to
show cause as to why this application be not admitted for
hearing or disposed of at the stage of admissions itself, for
which requisites etc. must be filed within two weeks, failing
which this application as against the concerned opposite
party shall stand rejected without further reference to a
Bench.
Rule is made returnable within three months.
In the meantime, Call for the legible carbon copy of
the case diary of Rupaspur P.S. Case No.82 of 2008 from the
court of S.D.J.M., Danapur, Patna.
(Rajendra Kumar Mishra, J)
P.S.