IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31343 of 2010
PARAS NATH PRASAD
Versus
STATE OF BIHAR & ORS
-----------
2/ 25.8.2010 Issue notice to O.P. Nos. 2 to 11 under registered cover
with A/d as well as ordinary course as to why this petition should
not be allowed at the stage of admission itself, for which requisites
etc. must be filed within fifteen days failing which the petition shall
stand rejected as against her without further reference to a bench.
Further proceedings in S.T. No. 280 of 2010 pending in
the court of Additional Sessions Judge, F.T.C. III, Motihari shall
remain stayed till the petition is disposed of.
Rule is made returnable within four weeks.
Anil/ ( Dharnidhar Jha, J.)