Patna High Court – Orders
Kalpana Kumari vs The State Of Bihar &Amp; Anr on 2 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8035 of 2008
KALPANA KUMARI
Versus
THE STATE OF BIHAR & ANR
-----------
03/ 02-07-2008 Issue notice to Opposite Party No. 2 to show cause as to
why this application be not admitted, and if possible, disposed of at
the admission stage for which requisites etc. under registered cover
with A/D as well as ordinary process must be filed within one week
from today, failing which this application shall stand dismissed
against concerned Opposite Party without further reference to a
Bench.
S.Sb/- (Madhavendra Saran, J.)