High Court Patna High Court - Orders

Parmanand Singh @ Karu Singh vs The State Of Bihar &Amp; Anr on 26 March, 2011

Patna High Court – Orders
Parmanand Singh @ Karu Singh vs The State Of Bihar &Amp; Anr on 26 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.43242 of 2010
                PARMANAND SINGH @ KARU SINGH
                                Versus
                    THE STATE OF BIHAR & ANR
                               -----------

2. 26.3.2011 Issue notice to opposite party No.2. Requisites under

ordinary process must be filed within one week, failing

which the application shall stand rejected without further

reference to a Bench.

Put up on 2nd May, 2011.

In the meantime, the petitioner Parmanand Singh @

Karu Singh shall not be arrested in connection with

Complaint Case No. 128/2006, pending in the Court of the

Sub-Divisional Judicial Magistrate, Nawada.

(Ramesh Kumar Datta,J.)

Spal/