High Court Patna High Court - Orders

Kameshwar Jha &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 31 March, 2011

Patna High Court – Orders
Kameshwar Jha &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 31 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.8957 of 2011
                              KAMESHWAR JHA & ANR. .
                                           Versus
                            THE STATE OF BIHAR & ANR. .
                                         -----------

2. 31.03.2011 Issue notice to opposite party no. 2. Notice will go

both by ordinary process and registered post requisites for which

must be filed within one week failing which this application as

against him shall stand rejected without further reference to a

Bench.

A copy of the notice should also be filed in the office

of this Court to be served on counsel appearing on behalf of the

opposite party no. 2 in Sessions Trial No. 278 of 1995 pending

in the court of learned Trial Court i.e. Fast Track Court-II,

Begusarai.

List this case on appearance of opposite party no.2 at

the top of the list.

In the meantime, further proceedings shall remain

stayed.

(Sheema Ali Khan, J.)
Devendra/