IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.382 of 2011
KRISHNA YADAV
Versus
THE STATE OF BIHAR & ANR
-----------
2. 18.01.2011 Issue notice to Opposite Party no. 2 to show cause as to
why this application be not heard and preferably disposed of at the time
of admission stage itself.
Requisites for service of notice under ordinary process as
well as registered post with A/D must be filed within one week from
today, failing which this application shall stand rejected without further
reference to a Bench.
Let the matter be listed after receipt of the same.
During the pendency of this application no coercive steps
shall be taken against the petitioner in connection with Complaint Case
No. 249 (C) of 2010 pending in the Court of learned Sub-Divisional
Judicial Magistrate, Saharsa.
Let a copy of this order may be communicated through fax
to the court below at the costs of the petitioner.
Amit ( Gopal Prasad, J.)