IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31836 of 2010
LALLAN KUMAR SINGH
Versus
STATE OF BIHAR & ANR
-----------
2 28.10.2010 Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process, for which requisite must be
filed within two weeks, failing which this
application shall stand rejected as against
concerned opposite party, without further
reference to a Bench.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Complaint Case No. 1030©/09 pending in the
court of Smt. A.K.Lal, Sub-Divisional Judicial
Magistrate, Buxar
AI ( Mandhata Singh, J.)