IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12824 of 2008
SANJEEV PANCHANAND JHA & ORS
Versus
STATE OF BIHAR & ANR
-----------
02 24-06-2010 Issue notice to Opp.Party No.2 to show cause as to
why this application be not admitted and/or disposed of at the
admission stage itself, for which requisites etc. through ordinary
process must be filed within two weeks, failing which this
application shall stand rejected as against Opp.Party no.2 without
further reference to a Bench.
Put up this case after appearance of Opp. Party no.2 or
after eight weeks, whichever is earlier.
NKS/- ( Rakesh Kumar, J )