High Court Patna High Court - Orders

Md. Naseem Khan & Ors. vs The State Of Bihar & Anr on 26 August, 2011

Patna High Court – Orders
Md. Naseem Khan & Ors. vs The State Of Bihar & Anr on 26 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.28647 of 2011
                           Md. Naseem Khan & Ors.
                                     Versus
                            The State Of Bihar & Anr
                                    -----------

2 26.8.2011 Issue notice to opposite party no. 2 by ordinary process

and registered cover with A/D, requisites etc. for which under both

processes must be filed within a period of ten days failing which this

application shall stand dismissed without further reference to a Bench.

Put up this case on service of notice.

In the mean time, no coercive steps shall be taken against

the petitioners in Rausan Ganj P.S. Case No. 3 of 2011 pending before

the Sub-divisional Judicial Magistrate, Sherghati, Gaya.

Counsel for the petitioner is permitted to deposit the cost

of FAX for communicating this order to the Court concerned.

    Sanjay                                                   (Sheema Ali Khan, J.)