Patna High Court – Orders
Rajendra Sharma vs The State Of Bihar & Anr on 13 September, 2011
IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.10697 of 2011
Rajendra Sharma
Versus
The State Of Bihar & Anr
-----------
2 13.09.2011 Issue notice to Opposite Party No.2 under
registered cover with A/D as well as ordinary process, for
which requisites etc. must be filed within two weeks,
failing which this application shall stand rejected without
further reference to the Bench.
Rule is made returnable within three months.
List the matter after receipt of the same.
(Aditya Kumar Trivedi, J.)
PN