IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.24392 of 2010
Rajiv Kumar
Versus
State Of Bihar & Anr
-----------
2 12.09.2011 Issue notice to Opposite Party No.2 under
registered cover with A/D as well as ordinary process, for
which requisites etc. must be filed within two weeks,
failing which this application shall stand rejected without
further reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
Till appearance of O.P. No.2, further proceeding
in Nawada Town P.S. Case No.59/10 pending in the court
of Chief Judicial Magistrate, Nawada shall remain stayed.
(Aditya Kumar Trivedi, J.)
PN