IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22093 of 2011
Birendra Sah
Versus
The State Of Bihar
----------------------------------
03. 16.11.2011 Issue fresh notice to opposite party no.2
under both process ordinary as well as registered post
with A/D, for which requisites etc. must be filed within
two one week from today, failing which this
application shall stand rejected without further
reference to a Bench. Rule be made returnable within
five weeks.
In the meanwhile, no coercive steps shall be
taken against the petitioner.
On appearance/receipt of service report
whichever is earlier, put up this case within top ten
cases.
Let a copy of this order be communicated to
Chief Judicial Magistrate, Buxar, in connection with
Dumraon P.S. Case No. 118/2011 through Fax at the
cost of the petitioner.
Rajeev/- ( Akhilesh Chandra, J.)