IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.317 of 2011
MANOJ KUMAR SAH
Versus
THE STATE OF BIHAR & ANR.
-----------
2 17.01.2011 Issue notice to complainant to show cause as to
why this application be not heard and preferably disposed of at
the time of admission stage itself.
Requisites for service of notice under both
process, ordinary as well as registered post with A/D must be
filed within one week from today, failing which this application
shall stand rejected.
Let the matter be listed after receipt of the same.
In the meantime, no coercive steps shall be taken
against the petitioner.
Devendra/ ( Gopal Prasad , J.)