IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.205 of 2011
Zahir Ansari & Anr.
Versus
The State Of Bihar & Anr.
-----------
2 30.09.2011 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 G.R. Case No.1047 of 2009 arising
out of Sadar (Dagarua) P.S. case No.180 of 2009
pending in the court of Judicial Magistrate, Ist
Class, Purnea shall remain stayed.
PN (Aditya Kumar Trivedi, J.)