IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.51792 of 2008
Harendra Sah & Ors
Versus
The State Of Bihar & Anr
----------------------------------
2. 11.11.2011. Heard learned counsel for the petitioners.
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 two weeks,
failing which this application shall stand rejected without
further reference to a Bench.
(Rajendra Kumar Mishra, J)
P.S.