IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33582 of 2009
Rajdeo Singh & Anr
Versus
The State Of Bihar & Anr
-----------
03 13.09.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Issue notice to Opposite Party No. 2 by both the process
i.e. under registered cover with A/D as well as ordinary post for which
requisites etc. must be filed within two weeks from today, failing
which this petition shall stand dismissed without further reference to
the Bench.
List the matter after service report or after appearance of
Opposite Party No. 2 whichever is earlier.
In the meantime, further proceeding of Complaint Case
No. 38 of 2006 corresponding to Sessions Trial No. 422 of 2008/Trial
No. 40 of 2008 pending in the court of Special Judge, Aurangabad
shall remain stayed till further order of this Court.
SHAHZAD ( Hemant Kumar Srivastava, J.)