Patna High Court – Orders
Md. Salim Jawed @ Salim Jawed &Amp; … vs State Of Bihar &Amp; Anr on 30 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16139 of 2008
MD. SALIM JAWED @ SALIM JAWED & ORS
Versus
STATE OF BIHAR & ANR
-----------
03 30-06-2010 Issue notice to Opp.Party No.2 to show cause as to
why this application be not admitted and/or disposed of at the
admission stage itself , for which requisites etc. through ordinary
process must be filed within ten days, failing which this
application shall stand rejected as against Opp.Party no.2 without
further reference to a Bench.
Put up this case after appearance of Opp.Party no.2 or
after ten weeks, whichever is earlier.
NKS/- ( Rakesh Kumar, J )