Patna High Court – Orders
Awadhesh Kumar Shahi vs State Of Bihar &Amp; on 29 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15497 of 2008
AWADHESH KUMAR SHAHI
Versus
STATE OF BIHAR &
-----------
3. 29.6.2010. Issue notice to opposite party no.2
through ordinary post to show cause as to why
this application be not admitted, if
possible, disposed of at the stage of
admission itself, for which requisites etc.
must be filed within ten days, failing which
this application shall stand rejected without
further reference to a Bench.
( Rakesh Kumar,J.)
N.H./