IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27341 of 2010
RAHUL KUMAR SINGH
Versus
STATE OF BIHAR & ANR
------
2/ 31.08.2010 Issue notice to the Opposite Party No. 2 by ordinary
process as well as registered cover with A/D for which requisites
etc. must be filed within two weeks, failing which the application
shall stand rejected without further reference to a Bench.
In the meantime, no coercive action be taken against the
petitioner in connection with Akbarpur P.S. Case No. 22 of 2010
pending in the Court of C.J.M., Nawada.
Let the order be communicated through F.A.X. at the
cost of the petitioner.
shail (Mandhata Singh, J.)