Patna High Court – Orders
Manoj Kumar Chaudhary vs State Of Bihar &Amp; Anr on 12 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14122 of 2009
MANOJ KUMAR CHAUDHARY
Versus
STATE OF BIHAR & ANR
-----------
02/- 12-10-2010 Heard learned counsels for the parties.
Issue notice to opposite party no. 2 to show cause as to
why this application be not heard and disposed of at the time of
admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within one week from today, failing which this application shall stand
rejected without further reference to Bench.
Let the matter be listed after receipt of service of notice
after one week of opening of Puja Vacation.
Meanwhile, proceedings of the court below shall remain
stayed.
Praveen (Akhilesh Chandra, J.)