High Court Patna High Court - Orders

Dev Narayan Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 11 August, 2010

Patna High Court – Orders
Dev Narayan Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 11 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.29146 of 2010
                              DEV NARAYAN SAH & ORS
                                      Versus
                               STATE OF BIHAR & ANR
                                   -----------

2. 11.8.2010. Let notice be issued to Opposite Party

no.2 calling upon him to show as to why this

petition should not be heard and allowed at the

admission stage itself, if requisites for

issuance of notice are filed in the office of

the Court in ten days from today, else, this

petition shall stand dismissed without further

reference to a Bench of the Court.

On filing of the requisites and notice

both by ordinary process and registered cover

with A/D the same shall be issued making the

rule returnable in four weeks.

Further proceeding in the court below

shall remain stayed till further orders.

( Dharnidhar Jha, J. )
B.Kr.