High Court Patna High Court - Orders

Naresh Pandit vs State Of Bihar on 8 July, 2011

Patna High Court – Orders
Naresh Pandit vs State Of Bihar on 8 July, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.22800 of 2009
                                            Naresh Pandit
                                                 Versus
                                            State Of Bihar
                                               -----------

2. 8.7.2011 No one appears on behalf of the petitioner.

In the nature of dispute between the parties,

issue notice to the opposite party no.2 to show cause

as to why the application be not admitted/disposed of at

the stage of admission itself, for which requisites etc.

under registered cover with A/D as well as ordinary

process must be filed within 10 days, failing which this

application shall stand rejected without further

reference to a Bench.

Rule returnable three months.

     Narendra/                              ( Anjana Prakash, J. )