Patna High Court – Orders
Abinash Singh vs State Of Bihar on 29 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38792 of 2010
ABINASH SINGH
Versus
STATE OF BIHAR
-----------
02. 29.11.2010 Issue notice to opposite party no. 2
under registered cover with A/D and also
ordinary process for which requisites must be
filed within two weeks failing which this
application shall stand rejected as against
concerned opposite party without further
reference to a Bench.
In the meantime, no coercive step shall
be taken against the petitioner in connection
with Kanti P.S. Case No.189 of 2010 pending in
the Court of the S.D.J.M., West Muzaffarpur.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
Vikash ( Mandhata Singh, J.)