IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1749 of 2010
MD.ASLAM @ ASLAM PARVEZ SON OF MD. ALAM
Versus
THE STATE OF BIHAR & ANR
-----------
2 11.02.2011 Let notice in the admission matter be issued to O.P. no
2 both under registered cover with A/D and ordinary process
requisites etc for which must be filed within one week failing
which the application as against the concerned opposite party
shall stand rejected without further reference to a Bench.
Learned counsel presses for interim stay.
Let the petitioner approach the Court below within
eight weeks from today and file affidavit and satisfy the Court
about payment of 50% amount falling due till the date of the
present order. If that is shown to the Court, then no coercive step
shall be taken against the petitioner.
( Kishore K. Mandal, J. )
pkj