IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17771 of 2009
SUBASH RAI
Versus
STATE OF BIHAR & ANR
-----------
02/- 25-11-2010 Heard learned counsels for the parties.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to Bench.
Let the matter be listed after receipt of the same.
Rule is made returnable within four weeks.
Meanwhile, further proceedings before the court below
shall remain stayed with respect to petitioner.
Praveen (Akhilesh Chandra, J.)