High Court Patna High Court - Orders

Sunil Sonu vs The State Of Bihar & Ors on 19 September, 2011

Patna High Court – Orders
Sunil Sonu vs The State Of Bihar & Ors on 19 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.2615 of 2011
                                       Sunil Sonu
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2. 19.9.2011 Issue notice to respondent Nos. 7 to 9. Requisites, etc.

both under ordinary process and registered cover with A/D must

be filed within one week, failing either of which the writ

application shall stand rejected without further reference to a

Bench.

Put up after service of notices in the main list.

As prayed for by learned counsel for the State, four

weeks’ time is allowed to enable him to file counter affidavit in

the matter.

Any action of the respondents, in the meantime, shall be

subject to the result of the writ application.

      VPS                                         ( Ramesh Kumar Datta, J. )