Patna High Court – Orders
Ramesh Chandra Pathak vs State Of Bihar &Amp; Anr on 8 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15557 of 2009
RAMESH CHANDRA PATHAK
Versus
STATE OF BIHAR & ANR
-------
02. 08.11.2010 Issue notice to opposite party no. 2 to
show cause as to why this application be not
heard and disposed of at the admission stage
itself.
Requisites for service of notice under
both process, ordinary as well as under
registered post with acknowledgement due, must
be filed within one week from today, failing
which this application shall stand rejected
without further reference to Bench.
Let the matter be listed after receipt of
service of notice.
Rule be made returnable within four
weeks. Meanwhile, execution of permanent
warrant is stayed till further orders.
Rajeev/ (Akhilesh Chandra, J.)