High Court Patna High Court - Orders

Krishna Yadav vs The State Of Bihar &Amp; Anr on 18 January, 2011

Patna High Court – Orders
Krishna Yadav vs The State Of Bihar &Amp; Anr on 18 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.382 of 2011
                          KRISHNA YADAV
                                Versus
                     THE STATE OF BIHAR & ANR
                              -----------

2. 18.01.2011 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 ordinary process as

well as registered post with A/D 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 the same.

During the pendency of this application no coercive steps

shall be taken against the petitioner in connection with Complaint Case

No. 249 (C) of 2010 pending in the Court of learned Sub-Divisional

Judicial Magistrate, Saharsa.

Let a copy of this order may be communicated through fax

to the court below at the costs of the petitioner.

        Amit                                               ( Gopal Prasad, J.)