IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.1440 of 2009
Rajia Begum
Versus
The State Of Bihar & Ors
----------------------------------
3. 03.11.2011 This application will be heard.
Call for the Lower Court Records.
Issue notice to the opposite party nos. 2 to 5 as
to why the petition be not allowed/disposed of at the time
of admission itself under registered covered with A/D as
well as ordinary process, for which, requisites etc. must be
filed within two weeks, failing which this application shall
stand dismissed without further reference to a Bench.
Rule is made returnable within six months.
(Amaresh Kumar Lal, J.)
Ravi/-