IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1213 of 2009
Md.Afroz Ahmad
Versus
The State of Bihar & Anr.
-----------
4. 22.09.2011 Issue notice to opposite party no.2 as to why
this petition be not allowed/disposed of at the time of
admission itself; under ordinary process as well as
registered post with A/D for which requisites etc. must
be filed within a week; failing which this application
shall stand rejected without further reference to a Bench.
Call for the record of Misc. Case No.1/1999
from the court of learned Principal Judge, Family Court,
Sitamarhi.
Put up this case after service of notice as
well as receipt of the aforesaid record.
V.K. Pandey ( Amaresh Kumar Lal, J.)