High Court Patna High Court - Orders

Md. Naushad Alam vs The State Of Bihar on 18 January, 2011

Patna High Court – Orders
Md. Naushad Alam vs The State Of Bihar on 18 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.371 of 2011
                        MD. NAUSHAD ALAM
                                Versus
                        THE STATE OF BIHAR
                              -----------

2. 18.01.2011 Issue notice to Opposite Party no. 2 to show cause as to

why this application be not heard and preferably disposed of at the time

of admission stage itself.

Requisites for service of notice under ordinary process as

well as registered post with A/D must be filed within two weeks from

today, failing which this application shall stand rejected without further

reference to a Bench.

Let the matter be listed after receipt of the same.

During the pendency of this application no coercive steps

shall be taken against the petitioner in connection with Babubarhi P.S.

Case No. 121 of 2006, T.R. no. 1760 of 2009 pending in the Court of

learned Sub-Divisional Judicial Magistrate, Madhubani.

        Amit                                              ( Gopal Prasad, J.)