IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.22247 of 2009
Akhilesh Kumar Singh
Versus
The State Of Bihar & Anr
-----------
2/ 01.07.2011 Issue notice to the opposite party no.2 to show cause as
to why this application be not admitted and disposed of, if possible,
at the admission stage itself.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against her, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
Meanwhile, call for carbon copy of the case diary of
Phulwarisharif P.S. Case No. 576 of 2007 (Sessions Trial No. 141 of
2009) from the court of the Additional Sessions Judge, Patna.
Put up on its receipt.
JA/- (Anjana Prakash,J.)