IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25011 of 2009
GANGARAM MANDAL & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
3/ 06.10.2010 Issue notice to the opposite party no.2 and 3 to show
cause as to why this application be not admitted and disposed of, if
possible, at the admission stage itself.
Requisites under registered cover with A.D. as also under
ordinary process must be filed within one week after Puja holidays,
failing which, this application, as against them, shall stand rejected
without further reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash, J.)