IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15697 of 2008
ASHOK CHAUDHARY @ ASHOK KUMAR CHAUDHARY
Versus
STATE OF BIHAR & ANR
-----------
02 28-06-2010 Issue notice to Opp.Party No.2 to show cause as to
why this application be not admitted /disposed of at the admission
stage itself, for which requisites etc. through ordinary process
must be filed within one week, 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 )