Patna High Court – Orders
Md.Sabir vs The State Of Bihar &Amp; Anr on 30 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15803 of 2008
MD.SABIR
Versus
THE STATE OF BIHAR & ANR
-----------
2. 30.6.2010. Issue notice to opposite party no.2
through ordinary process to show cause as to
why this application be not disposed of at
the stage of admission itself, for which
requisites etc. must be filed within one
week, failing which this application shall
stand rejected without further reference to a
Bench.
( Rakesh Kumar,J.)
Md.S.