IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42011 of 2010
Kedar Nath Tiwari
Versus
State Of Bihar & Anr
-----------
2/ 29/09/2011 Issue notice to O.P.No.2 as to why this application
be not admitted or disposed of at the stage of admission itself.
Requisites for notice by ordinary process as well as under
registered cover with A/D must be filed within one week after
Puja vacation failing which this application as against O.P.
No.2 shall stand rejected without any further reference to the
Bench.
Till appearance of O.P. No.2, further proceeding
before the Judicial Magistrate, 1st Class, Katihar in
CA.No.1887/2009 shall remain stayed in connection with the
petitioner named above.
(Aditya Kumar Trivedi,J.)
perwez