IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35595 of 2008
Kavindra Giri
Versus
The State Of Bihar & Anr
-----------
3 15.7.2011 Issue notice to opposite party no.2 both by ordinary
process and registered post Requisites etc. for which must be filed
within a period of one week failing which this application shall
stand dismissed without further reference to a Bench.
List this case on appearance of opposite party no.2.
In the mean time, further proceedings in Kotwali PS
Case No. 122/2001 pending in the court of the Chief Judicial
Magistrate, Gaya shall remain stayed.
haque ( Sheema Ali Khan, J.)