Patna High Court – Orders
Raghu Nandan Tatma &Amp; Anr vs The State Of Bihar &Amp; Anr on 29 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16425 of 2008
RAGHU NANDAN TATMA & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
3. 29.6.2010. Issue notice to opposite party no.2 through ordinary
process for which requisites etc. must be filed within two weeks
failing which the petition shall stand rejected without further
reference to a Bench.
Md.S. ( Rakesh Kumar, J.)