IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12148 of 2010
RAJESHWAR PRASAD CHOUDHARY &OR
Versus
THE STATE OF BIHAR & ORS
-----------
2 25.3.2011 Issue notice to respondent nos. 8 to 11 and 13 both
by registered post with A/D as well as ordinary process for which
requisites etc. must be filed within one week, failing which this
application as against them shall stand rejected without further
reference to a Bench.
List this case after service of notice.
The power on behalf of respondent no.12 is being
filed today. Let it be kept on record. Respondent no.12 must file
counter affidavit in the meanwhile.
Learned counsel for the State may also seek
instruction on the issue and file counter affidavit.
RPS (Ajay Kumar Tripathi,J.)