IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25665 of 2010
NAGENDRA MANDAL
Versus
THE STATE OF BIHAR & ANR
-----------
2. 17.08.2010 Issue notice to opposite party no. 2 by
ordinary process as well as registered cover with A/D
for which requisites etc. must be filed within two
weeks, failing which the application shall stand
rejected without further reference to a Bench.
In the meantime, no coercive action be
taken against the petitioner in connection with
Complaint Case No. 2496 of 2008 pending in the
Court of Chief Judicial Magistrate, Purnea.
Let a copy of this order be communicated
through FAX, at the cost of the petitioner
Anand Kr. (Mandhata Singh, J.)