IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19895 of 2011
Ramdeo Das And Ors.
Versus
The State Of Bihar & Ors.
-----------
04. 28.07.2011 Heard.
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 under registered post with
A/D, must be filed within one week from today, failing
which this application shall stand rejected without
further reference to a Bench.
Rule be made returnable within four weeks.
Let the matter be listed after receipt of the
same.
Rajeev/ ( Akhilesh Chandra, J.)