Patna High Court – Orders
Daya Shankar Pathak vs The State Of Bihar & Ors on 11 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23270 of 2011
Daya Shankar Pathak
Versus
The State Of Bihar & Ors
-----------
2/ 11/11/11 Issue notice to O.P.Nos.2 and 3 as to why this
application be not admitted or disposed of at the stage of
admission itself. Requisites for notice by ordinary process as
well as under registered cover with A/D must be filed within
two weeks failing which this application as against O.P.
Nos.2 and 3 shall stand rejected without any further reference
to the Bench.
List it after service of notice.
(Aditya Kumar Trivedi,J.)
perwez