IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.325 of 2011
SARVOTTAM KUMAR @ BABLU KUMAR
Versus
THE STATE OF BIHAR
-----------
2. 17.01.2011 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 ordinary process as
well as 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. Let the matter be listed after receipt of the
same.
During the pendency of this application no coercive steps
shall be taken against the petitioner Sarvottam Kumar @ Bablu Kumar
in Connection with Complaint Case no. 3365 (C) of 2008 pending in
the Court of learned S.D.J.M., Patna.
( Gopal Prasad, J.)
Amit