Patna High Court – Orders
Bablu Prasad Gupta vs The State Of Bihar & Anr. on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32237 of 2011
Bablu Prasad Gupta
Versus
The State Of Bihar & Anr.
-----------
2 18.10.2011 Issue notice to Opposite Party No.2 under
registered cover with A/D as well as ordinary process, for
which requisites etc. must be filed within two weeks, failing
which this application shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
Till appearance of O.P. No.2, further proceeding
in Complaint Case No.653 of 2009 pending in the court of
S.D.J.M., Jehanabad shall remain stayed.
(Aditya Kumar Trivedi,J.)
PN