IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1505 of 2010
NITESH KUMAR SINGH
Versus
STATE OF BIHAR & ANR
-----------
2 12.10.2010 Petitioner may file supplementary affidavit bringing on
record the application, if any, filed on behalf of the petitioner
seeking juvenility. He should also produce the order passed by
the Board whereby he was sent for medical examination.
Let notice in the admission matter be issued to O.P.
no.2 both under registered cover with A/D and ordinary process
requisites etc for which must be filed within three weeks failing
which the application as against the concerned opposite party
shall stand rejected without further reference to a Bench.
List this matter as soon as the service is effected on
O.P. no. 2.
( Kishore K. Mandal, J. )
pkj