IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL REVISION No.1053 of 2009
=============================================
Md.Zulkifil Khan
…. …. Petitioner
Versus
The State Of Bihar & Anr
…. …. Opp.Parties
=============================================
2 14-07-2011 Issue notice to Opposite Party No.2 under both ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within a week, failing which this application as
against O.P.No.2 shall stand rejected without further reference to a
Bench.
Put up this case after service of notice.
(Amaresh Kumar Lal, J)
V.K.Pandey