IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14962 of 2009
ARUN KUMAR PANDIT
Versus
THE STATE OF BIHAR & ORS
-----------
4 20/01/2011 As prayed for, let Mukesh Kumar and Sushil
Kumar be impleaded as party respondents to this writ
application.
Issue notice to respondent nos. 7, 9, 10 and 11
both under registered cover with A/D as well as under
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
may also seek instruction in the matter and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)