Patna High Court – Orders
Sahjanand Singh vs The State Of Bihar &Amp; Anr on 26 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2255 of 2010
SAHJANAND SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
2. 26.08.2010 Issue notice to the opposite party no. 2 to show
cause as to why this application 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 ten days, failing which this application shall stand
rejected without further reference to a Bench.
Rule returnable three months.
( Anjana Prakash, J.)
S.Ali