Patna High Court – Orders
Nandan Sah vs State Of Bihar &Amp; Anr on 11 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25264 of 2010
NANDAN SAH
Versus
STATE OF BIHAR & ANR
-----------
2/ 11.08.2010 Issue notice to the 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. 900C of 2006 pending in the Court of
S.D.J.M., Saharsa.
Shail ( Mandhata Singh, J.)