Patna High Court – Orders
Rajnish Sahni vs The State Of Bihar &Amp; Anr. on 17 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.315 of 2011
RAJNISH SAHNI
Versus
THE STATE OF BIHAR & ANR.
-----------
2 17.01.2011 Issue notice to opposite party No. 2 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 registered post with A/D must be
filed within one week from today, failing which this application
shall stand rejected.
Let the matter be listed after receipt of the same.
During the pendency of this application no
coercive steps shall be taken against the petitioner.
Devendra/ ( Gopal Prasad , J.)