IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32927 of 2011
Rajesh Kumar
Versus
The State Of Bihar & Ors
-----------
02/- 28.09.2011 Heard learned counsel representing the parties.
Issue notice to opposite party nos. 2 to 9 to show cause
as to why this application be not heard and preferably disposed of at
the time of admission stage itself.
Requisites for service of notice under both process,
ordinary as well as under registered post with A/D, must be filed
within two days from today, failing which this application shall stand
dismissed without further reference to a Bench.
Let the matter be listed after service of notice.
Praveen/- ( Akhilesh Chandra, J.)