IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21623 of 2010
MD.JAHANGIR
Versus
THE STATE OF BIHAR
-------
03. 05.10.2010 Perused office notes.
Petitioner is directed to take fresh steps for notice upon
opposite party no.2 to show cause as to why this application be
not heard and disposed of at the admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with
acknowledgement due, must be filed within one week from
today, failing which this application shall stand rejected without
further reference to Bench. Copy of petition may be utilized for
the same.
Let the matter be listed after receipt of service of
notice.
Rajeev/ (Akhilesh Chandra, J.)