Patna High Court – Orders
Nawal Sharma @ Rajendra Singh vs The State Of Bihar & Ors on 20 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15299 of 2011
Nawal Sharma @ Rajendra Singh
Versus
The State Of Bihar & Ors
----------------------------------
3 20.09.2011 Heard learned counsel for the petitioner and
the State.
Issue notice to the private respondent Nos.
5 to 10 under ordinary process as well as registered
cover with A/D to show cause as to why this writ
application be not admitted for hearing or disposed of
at the stage of admission itself, for which requisites etc.
must be filed within two weeks, failing which this writ
application as against the concerned respondents shall
stand rejected without further reference to a Bench.
(Dr. Ravi Ranjan, J.)
Sanjay-II