IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6273 of 2011
RAM PRAVESH THAKUR .
Versus
THE STATE OF BIHAR & ORS .
-----------
02 07.04.2011 Let notice in the admission matter be issued to
respondent nos.4 and 5 through ordinary process as well as
registered cover with A/D for which requisites etc. must be filed
within a period of 10 days, failing which this application as against
the concerned respondents shall stand rejected without further
reference to a Bench.
Post this case after service of notice in usual course.
The time in the meanwhile shall be utilized by the
State respondents to take instruction and file counter affidavit, if
so advised.
Sym/ ( Kishore K. Mandal, J.)