IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43242 of 2010
PARMANAND SINGH @ KARU SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
2. 26.3.2011 Issue notice to opposite party No.2. Requisites under
ordinary process must be filed within one week, failing
which the application shall stand rejected without further
reference to a Bench.
Put up on 2nd May, 2011.
In the meantime, the petitioner Parmanand Singh @
Karu Singh shall not be arrested in connection with
Complaint Case No. 128/2006, pending in the Court of the
Sub-Divisional Judicial Magistrate, Nawada.
(Ramesh Kumar Datta,J.)
Spal/