High Court Patna High Court - Orders

Md.Kaushar @ Quasar vs State Of Bihar &Amp; Anr on 28 February, 2011

Patna High Court – Orders
Md.Kaushar @ Quasar vs State Of Bihar &Amp; Anr on 28 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.37468 of 2010
                               MD.KAUSHAR @ QUASAR
                                      Versus
                               STATE OF BIHAR & ANR
                                      ------

2/ 28.02.2011 Issue notice to the Opposite Party No.2 by ordinary

process as well as registered cover with A/D for which requisites

etc. must be filed within two weeks, failing which the application

shall stand rejected without further reference to a Bench.

In the meantime, no coercive action be taken against the

petitioner in connection with Complaint Case No. 839 of 2009, T.R.

No. 2293 of 2010 pending in the Court of S.D.J.M., Rosera,

Samastipur.

Let the order be communicated through Fax at the cost

of the petitioner.

shail                                          (Mandhata Singh, J.)