IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31758 of 2010
Yogendra Mahto & Anr
Versus
State Of Bihar
-----------
3. 13.7.2011 Let a fresh notice be issued to the Opposite Party
No. 2 on his correct and present address, to show cause as to
why the 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 as against him shall stand
rejected without further reference to the Bench.
Rule is made returnable within three months.
( Anjana Prakash, J.)
S.Ali