IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.950 of 2009
BINDA YADAV & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
02. 27.06.2011 Learned counsel places before the Court the findings
of the appellate court in paragraph 12 of the judgment and
averments made in grounds taken under paragraphs iv and v
of the application.
Let notices in the admission matter be issued to
o.p.no.2, for which requisites etc. under registered cover with
A/D as well as ordinary process must be filed within seven
days, failing which the petition shall stand rejected without
further reference to the Bench.
During the pendency of the application, the order of
execution of bond shall remain stayed.
( Kishore K. Mandal )
hr