Patna High Court – Orders
Rekha Sharma vs The State Of Bihar &Amp; Ors on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3735 of 2010
REKHA SHARMA
Versus
THE STATE OF BIHAR & ORS
-----------
2 14/12/2010 Issue notice to respondent no. 10 both under
registered post 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 her without further reference to the
Bench.
List this matter after service of notice.
In the meantime learned counsel for the State
will also seek instruction and file counter affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)