Patna High Court – Orders
Rakesh Kumar Pankaj &Amp; Ors vs The State Of Bihar &Amp; Anr on 10 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12647 of 2010
RAKESH KUMAR PANKAJ & ORS
Versus
THE STATE OF BIHAR & ANR
With
Cr.Misc. No.12945 of 2010
RAKESH KUMAR PANKAJ & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2. 10.12.2010 Issue notice to the opposite party no.2 in both the
cases to show cause as to why the applications be not
admitted/disposed of at the stage of admission itself, for
which requisites etc. under registered cover with A/D as well
as ordinary process must be filed within 10 days, failing
which both the applications shall stand rejected without
further reference to a Bench.
Rule returnable three months.
Narendra/ ( Anjana Prakash, J. )