IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31326 of 2010
KUMAR SHAURAV
Versus
THE STATE OF BIHAR & ANR
------
2/ 11.10.2010 Issue notice to the Opposite Party No.2 by ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within two weeks, failing which the application
shall stand rejected without further reference to a Bench.
In the meantime, no coercive action be taken against the
petitioner in connection with Complaint Case NO. 268(c) of 2009
pending in the Court of J.M., Ist Class, Barh, Patna.
Let the order be communicated through F.A.X. at the
cost of the petitioner.
shail (Mandhata Singh, J.)