IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1314 of 2009
Krishna Prasad
Versus
State Of Bihar & Ors
-----------
3. 20.10.2011 Issue notice to the opposite party nos.2 and 3 as to
why this application be not allowed/disposed of at the stage of
admission itself, for which requisites etc. under ordinary
process must be filed within two weeks, failing which this
application shall stand rejected without further reference to a
Bench.
Call for the records of Complaint case No.1584(C) of
2007 from the Court of Sri M.K. Singh, J.M. Ist class, Nalanda
at Biharsharif.
Narendra/ ( Amaresh Kumar Lal, J. )