IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.52428 of 2008
DR.SANJEEV KUMAR
Versus
STATE OF BIHAR & ANR
-----------
02. 12.08.2010 Counsel for the petitioner states that at least notice
be issued to the other side in this application which may bring
about a situation where party may resolve the disputes outside
the Court.
Let notices in the admission matter be issued to
O.P.No.2 for which requisites etc. under registered cover with
A/D as well as under ordinary process must be filed within a
week, failing which the petition shall stand rejected without
further reference to the Bench.
( Kishore K. Mandal )
hr