IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16801 of 2009
KADIR KHAN @ SHABIR AHMAD @ GUDDU KADARI
Versus
STATE OF BIHAR & ANR
-----------
02/- 18-11-2010 Heard learned counsel for the parties.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to Bench.
Let the matter be listed after receipt of the same.
Meanwhile, further proceeding of the court below shall
remain stayed.
Rule is made returnable within four weeks.
Praveen (Akhilesh Chandra, J.)