Patna High Court – Orders
Mallu Bind vs State Of Bihar on 5 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34909 of 2010
MALLU BIND
Versus
STATE OF BIHAR
-----------
02/ 05.10.2010 Let the complainant be made opposite party
no. 2.
Issue notice to the complainant opposite party
no. 2 through ordinary process as well as registered
cover with A/D for which requisites etc. must be filed
within a week, failing which this application as against
opposite party no. 2 shall stand rejected without further
reference to a Bench.
Kundan (Gopal Prasad, J.)