IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.40684 of 2009
Dahish Hasan @ Md.Chand
Versus
The State Of Bihar & Anr
-----------
5/ 21.07.2011 The High Court record of this case was eaten by the
white ants and it was reconstructed when a notice with regard to the
same was given to the counsel, who provided the Court with a copy
of the petition for consideration.
Issue fresh notice to the opposite party no.2 to show
cause as to why this application be not admitted and disposed of, if
possible, at the admission stage itself.
Requisites under registered cover with A.D. as also
under ordinary process must be filed within ten days, failing which,
this application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
Meanwhile, further proceeding in Khajekalan P.S. Case
No.38 of 2006 pending in the court of the Judicial Magistrate, 1st
class, Patna City, shall remain stayed.
JA/- (Anjana Prakash,J.)