High Court Patna High Court - Orders

Sanjeev Panchanand Jha &Amp; Ors vs State Of Bihar &Amp; Anr on 24 June, 2010

Patna High Court – Orders
Sanjeev Panchanand Jha &Amp; Ors vs State Of Bihar &Amp; Anr on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.12824 of 2008
                            SANJEEV PANCHANAND JHA & ORS
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

02 24-06-2010 Issue notice to Opp.Party No.2 to show cause as to

why this application be not admitted and/or disposed of at the

admission stage itself, for which requisites etc. through ordinary

process must be filed within two weeks, failing which this

application shall stand rejected as against Opp.Party no.2 without

further reference to a Bench.

Put up this case after appearance of Opp. Party no.2 or

after eight weeks, whichever is earlier.

NKS/-                                                           ( Rakesh Kumar, J )