IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38041 of 2010
BINOD RAI
Versus
STATE OF BIHAR & ANR
-----------
02/- 03-11-2010 Heard learned counsels for the parties.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the
time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to Bench.
Let the matter be listed after receipt of the same.
Rule is made returnable within four weeks, meanwhile,
no coercive step shall be taken against the petitioner.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioner.
Praveen ( Akhilesh Chandra, J.)