IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41642 of 2010
KUMAR NEERAJ
Versus
THE STATE OF BIHAR
-----------
2/ 14.1.2011 In case of the informant of Alamganj P.S. Case no. 168 of
2010 being impleaded as a party today itself and also in case of
submission of requisites for issuing notice to the informant in ten
days time from today so that notices could be issued to the
informant both under ordinary process as well as registered cover
with A/d, this petition could only be listed for further hearing before
this Court, else the same shall stand dismissed without further
reference to a bench.
Rule is made returnable within four weeks in case
requisites for issuance of notice are filed in the above terms.
Anil/ ( Dharnidhar Jha, J.)