Patna High Court – Orders
Lal Prasad Pandit vs The State Of Bihar &Amp; Ors on 16 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3835 of 2010
LAL PRASAD PANDIT
Versus
THE STATE OF BIHAR & ORS
-----------
2 16/12/2010 Issue notice to respondent nos. 4 and 5 both
under registered cover with A/D as well as ordinary
mode for which necessary requisites must be filed within
one week failing which this writ application shall stand
dismissed as against them without further reference to
the Bench.
List this matter after service of notice.
In the meantime, learned counsel for the State
will also seek instruction in the matter and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)