IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13115 of 2009
DR.JITENDRA KUMAR SINGH
Versus
STATE OF BIHAR & ANR
-----------
2. 05.10.2010 Issue notice to Opposite Party No. 2 to
show cause as to why this application be not heard
and disposed of at the admission stage itself.
Requisites for service of notice under
both process, ordinary as well as under registered
post with acknowledgement due, must be filed within
one week from today, failing which this application
shall stand rejected without further reference to a
Bench.
Let the matter be listed after receipt of
service of notice.
Since the dispute between the parties
appears in another case being Cr. Misc. No. 11829 of
2009 almost at the same stage, this application be
listed along with the same.
During the pendency of this application,
further proceeding of Mahrajganj P.S. Case No. 12 of
2003 pending in the Court of learned S.D.J.M.,
Siwan shall remain stayed.
Anand Kr. ( Akhilesh Chandra, J.)