IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49368 of 2008
======================================================
Harsh @ Harsh Vardhan & Anr
.... .... Petitioner/s
Versus
State of Bihar & Anr
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
2 24-08-2011 Issue notice to the opposite party no. 2 by ordinary process
as also by registered post with A/D to show cause as to why the
reliefs prayed for in the present application be not granted to the
petitioners. Requisites for issuance of notice must be filed within
one week, failing which this application shall stand rejected
without further reference to a Bench.
List this matter under the same heading either on service of
notice or appearance of opposite party no.2, whichever is earlier.
In the meantime, further proceeding in Sultanganj P.S.
Case no. 216 of 2007 pending in the court of learned Sub-
Divisional Judicial Magistrate, Patna City shall remain stayed.
(Birendra Prasad Verma, J)
Devendra /-