IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20272 of 2008
Manaur Hussain
Versus
State Of Bihar & Ors
-----------
03 14.11.2011 Heard learned counsel for the petitioner and the
State.
Issue notice to the opposite parties nos.3 and 5
under ordinary process as well as registered cover with A/D
to show cause as to why this application be not admitted for
hearing or disposed of at the stage of admission itself, for
which requisites etc. must be filed within two weeks, failing
which this application as against the concerned opposite party
shall stand rejected without further reference to a Bench.,
Namita ( Rajendra Kumar Mishra, J.)