IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29235 of 2009
Rajeshwar Prasad Jaiswal & Ors
Versus
The State Of Bihar & Anr
----------------------------------
2 13-09-2011 Issue notice to Opposite Party No. 2 by both
processes i.e. under ordinary process as well as by registered
cover with A/D for which requisites etc must be filed within
three weeks from today failing which the matter shall be
dismissed without further reference to a Bench.
List the matter after receipt of the service report or
appearance of the Opposite Party No. 2 whichever is earlier.
In the meantime, further proceeding of Purnea
Sadar P.S. Case No. 324 of 2006 pending in the court of
Chief Judicial Magistrate,shall remain stayed till further orders.
Rule is made returnable within three months.
AKV/- ( Hemant Kumar Srivastava,J.)