IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19026 of 2008
Dr.Vijoy Kumar Sinha
Versus
The State Of Bihar & Anr
----------------------------------
3. 20.10.2011, Heard learned counsel for the petitioner.
Issue notice to the opposite party no.2 under
ordinary process as well as registered cover with A/D to
show cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself, for
which requisites etc. must be filed within three weeks,
failing which this application as against the concerned
opposite party no.2 shall stand rejected without further
reference to a Bench.
(Rajendra Kumar Mishra, J)
P.S.