IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2882 of 2010
RADHE SHYAM SINGH
Versus
STATE OF BIHAR & ORS
-----------
4. 25.6.2010. In this case, by order dated 27.4.2010,
learned State Counsel was directed to seek
instructions and file counter affidavit within
a period of four weeks from the date of order.
Shri Maya Nand Jha, learned Additional
Public Prosecutor, submits that despite his
best effort, he could not get any instruction.
Accordingly, issue notice to opposite
party nos.2, 3 and 4, for which requisites etc.
under ordinary process must be filed within two
weeks, failing which this application shall
stand rejected without further reference to a
Bench.
( Rakesh Kumar,J.)
N.H./