IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19806 of 2011
Milan Sah @ Milan Kumar Sah
Versus
The State Of Bihar & Anr.
--------
03. 24.08.2011 Perused office notes.
Issue fresh 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 both
process, ordinary as well as under registered post with
A/D, must be filed within one week 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.
Rule be made returnable within four
weeks. In the meanwhile, no coercive steps shall be
taken against the petitioner.
Rajeev/ ( Akhilesh Chandra, J.)