IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10768 of 2011
Dr. Anil Kumar @ Anil Kumar
Versus
The State Of Bihar & Ors
-----------
2/ 30/09/2011 Issue notice to O.P.No.2 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 one week after Puja vacation failing which this
application as against O.P. No.2 shall stand rejected
without any further reference to the Bench.
Till appearance of O.P. No.2, further proceeding
pending before the court of the Sub-divisional Judicial
Magistrate, Hilsa in Complaint Case No. 858C/2010 shall
remain stayed in connection with above named petitioner.
(Aditya Kumar Trivedi,J.)
perwez