High Court Patna High Court - Orders

Neelu Jain &Amp; Anr vs The State Of Bihar &Amp; Anr on 17 August, 2010

Patna High Court – Orders
Neelu Jain &Amp; Anr vs The State Of Bihar &Amp; Anr on 17 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. REV. No.15 of 2009
                                  NEELU JAIN & ANR
                                          Versus
                             THE STATE OF BIHAR & ANR
                                        -----------

02 17.08.2010 Learned counsel for the petitioners submits that there

is change of mind of petitioner no.1. He refers to the averments

made in paragraph nos. 4 and 5 of the present application.

Let notice be issued to opposite party no.2 through

ordinary process as well as registered cover with A/D for which

requisites etc. must be filed within one week failing which this

application as against the concerned opposite party shall stand

rejected without further reference to a Bench.

Sym                                                      ( Kishore K. Mandal, J.)