IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10806 of 2010
KRISHNA YADAV & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
02. 07.12.2010 Issue notice to Opposite Party Nos. 2 & 3 as to
why this application be not disposed off at the stage of
admission itself by both processes i.e. ordinary process as
well as registered cover with A/D for which requisites etc.
must be filed within ten days, failing which this
application shall stand dismissed without further
reference to a Bench.
The rule is made returnable within three
months.
During the pendency of this application, the
further proceeding of Case No. 395M of 2008 pending
before Sub-Divisional Judicial Magistrate, Bihar Sharif
shall remain stayed.
(Anjana Prakash, J.)
Vikash/-