IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12871 of 2009
AWADHESH PRASAD @ AWADHESH PRASAD MAHTO
Versus
THE STATE OF BIHAR & ORS
-------
03. 05.10.2010 Issue notice to opposite party nos. 2 to 4 to show cause
as to why this application be not heard and disposed of at the
admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with
acknowledgement due, must be filed within this week from
today, failing which this application shall stand rejected without
further reference to Bench.
Let the matter be listed after receipt of service of notice.
Rule is made returnable within four weeks.
Rajeev/ (Akhilesh Chandra, J.)