IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1596 of 2009
Chandeshwar Yadav S/o Raj Grihi Yadav, resident of Village-
Pansari, P.S.-Masaurhi, District-Patna.
...Informant....Petitioner.
Versus
1. State of Bihar.
2. Surajdeo Yadav, S/o Late Kuli Yadav.
3. Yadu Yadav S/o Surajdeo Yadav.
4. Ali Yadav S/o Surajdeo Yadav.
5. Jagdeo Yadav S/o Surajdeo Yadav.
All resident of Majhanpura, P.S.-Jehanabad, District-Jehanabad.
-----------
2. 15.11.2011 Issue notice to Opposte Party Nos. 2 to 5 as to why
this application be not allowed/disposed of at the time of
admission stage itself, for which requisites etc. must be filed
within a period of ten days under both process i.e. registered
cover with A/D as well as ordinary process, failing which this
application will stand dismissed against them without further
reference to a Bench.
Call for the record of Sessions Trial No.
322/1992/118/2009 from the Court of Additional Sessions
Judge-II, Jehanabad.
Put up this case for admission after the service
report.
Kamlesh (Amaresh Kumar Lal, J.)