High Court Patna High Court - Orders

Rajiv Kumar vs State Of Bihar & Anr on 12 September, 2011

Patna High Court – Orders
Rajiv Kumar vs State Of Bihar & Anr on 12 September, 2011
                      IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24392 of 2010
                                        Rajiv Kumar
                                           Versus
                                    State Of Bihar & Anr
                                          -----------

2 12.09.2011 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.

Till appearance of O.P. No.2, further proceeding

in Nawada Town P.S. Case No.59/10 pending in the court

of Chief Judicial Magistrate, Nawada shall remain stayed.

(Aditya Kumar Trivedi, J.)
PN