Patna High Court – Orders
Damodar Singh vs State Of Bihar &Amp; Anr on 8 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15800 of 2009
DAMODAR SINGH
Versus
STATE OF BIHAR & ANR
-----------
02/- 08-11-2010 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.
If trial is yet to commence the further proceeding of the
court below shall remain stayed.
Praveen ( Akhilesh Chandra, J.)