High Court Patna High Court - Orders

Binod Rai vs State Of Bihar &Amp; Anr on 3 November, 2010

Patna High Court – Orders
Binod Rai vs State Of Bihar &Amp; Anr on 3 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38041 of 2010
                                    BINOD RAI
                                        Versus
                              STATE OF BIHAR & ANR
                                       -----------

02/- 03-11-2010 Heard learned counsels for the parties.

Issue notice to opposite party no. 2 to show cause as to

why this application be not heard and preferably disposed of at the

time of admission stage itself.

Requisites for service of notice under both process,

ordinary as well as under registered post with A/D, 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 the same.

Rule is made returnable within four weeks, meanwhile,

no coercive step shall be taken against the petitioner.

Let a copy of this order be communicated to the court

below through FAX at the cost of the petitioner.

Praveen                                                               ( Akhilesh Chandra, J.)