IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1010 of 2009
Govind Mohan Jha
Versus
The State Of Bihar & Ors
-----------
02. 02.09.2011 The petitioner has prayed for quashing the entire
proceeding of Case No. 11 C.R./2008 including the order
dated 03.08.2008, the copy of which has not been supplied
to the petitioner.
Let the learned counsel for the State file counter
affidavit.
Issue notice to respondent nos. 2 and 3 under
ordinary process as well as by registered cover with A/D
for which requisites must be filed within two weeks.
Amrendra/ (Dinesh Kumar Singh, J)