High Court Patna High Court - Orders

Lallan Kumar Singh vs State Of Bihar &Amp; Anr on 28 October, 2010

Patna High Court – Orders
Lallan Kumar Singh vs State Of Bihar &Amp; Anr on 28 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31836 of 2010
                                LALLAN KUMAR SINGH
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2 28.10.2010 Issue notice to opposite party no. 2

under registered cover with A/D and also

ordinary process, for which requisite must be

filed within two weeks, failing which this

application shall stand rejected as against

concerned opposite party, without further

reference to a Bench.

In the meantime, no coercive step shall

be taken against the petitioner in connection

with Complaint Case No. 1030©/09 pending in the

court of Smt. A.K.Lal, Sub-Divisional Judicial

Magistrate, Buxar

AI ( Mandhata Singh, J.)