High Court Patna High Court - Orders

Anil Kumar Singh vs The State Of Bihar & Ors on 8 July, 2011

Patna High Court – Orders
Anil Kumar Singh vs The State Of Bihar & Ors on 8 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.19845 of 2010
                                  Anil Kumar Singh
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

2. 8.7.2011 Issue notice to respondent Nos. 6 and 7. Requisites, etc.

both under ordinary process and registered cover with A/D must

be filed within one week, failing either of which the application

shall stand rejected without further reference to a Bench.

Put up in the main list after service of notices.

Within four weeks from today, learned counsel for the

State shall also file counter affidavit in the matter.

      VPS                                         ( Ramesh Kumar Datta, J. )