IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12200 of 2006
====================================================
YOGENDRA PRASAD SINHA - Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS - Respondent/s(s)
====================================================
CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
ORAL ORDER
2 04.07.2011 Heard learned counsel for the petitioner.
Issue notice to the respondent nos. 7 to 9 under ordinary
process as well as registered cover with A/D to show cause as to
why this 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 application shall stand
rejected against them without further reference to a Bench.
Mr. D.K.Sinha, learned A.A.G. II appears on behalf of
the respondent nos. 5 & 6 and undertakes to seek instruction
and file counter affidavit, if required.
In the meantime let no coercive action be taken against
the petitioner till further order with respect to Certificate Case
No. 1 of 2003 – 04.
Spd/- ( Dr. Ravi Ranjan, J.)