High Court Patna High Court - Orders

Sabita Devi vs State Of Bihar &Amp; Ors on 8 October, 2010

Patna High Court – Orders
Sabita Devi vs State Of Bihar &Amp; Ors on 8 October, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13722 of 2009
SABITA DEVI
Versus
STATE OF BIHAR & ORS

02/- 08-10-2010 Heard learned counsels for the parties.

Issue notice to opposite party nos. 2 and 3 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.

Let the matter be listed after receipt of the same.

Praveen (Akhilesh Chandra, J.)