IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.805 of 2011
BHOLA NATH MISHRA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 17.1.2011. Issue notice to respondent nos.3 and
4 through ordinary post as well as
registered cover with A/D, for which
requisites etc. must be filed within a
period of two weeks, failing which this
application shall stand rejected without
further reference to a Bench.
In the meanwhile, learned counsel
for respondent nos.1, 2 and 5 may also get
instruction.
Put up this case either after
service of notice on respondent nos.3 and 4
or their appearance, whichever is earlier.
( Rakesh Kumar,J.)
N.H./