High Court Patna High Court - Orders

Subash Rai vs State Of Bihar &Amp; Anr on 25 November, 2010

Patna High Court – Orders
Subash Rai vs State Of Bihar &Amp; Anr on 25 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17771 of 2009
                                   SUBASH RAI
                                       Versus
                              STATE OF BIHAR & ANR
                                      -----------

02/- 25-11-2010 Heard learned counsels for the parties.

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 Bench.

Let the matter be listed after receipt of the same.

Rule is made returnable within four weeks.

Meanwhile, further proceedings before the court below

shall remain stayed with respect to petitioner.

Praveen                                                                (Akhilesh Chandra, J.)