IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7738 of 2009
PAWAN KUMAR MANDAL
Versus
STATE OF BIHAR & ANR
-----------
2 24.08.2010 No one appears on behalf of the petitioner.
Issue notice to Opposite Party No. 2 as to
why this application be not disposed off at the
stage of admission itself by both processes i.e.
ordinary process as well as registered cover with
A/D for which requisites etc. must be filed
within ten days, failing which this application
shall stand dismissed without further reference
to a Bench.
The rule is made returnable within three
months.
Bibhash ( Anjana Prakash, J.)