High Court Patna High Court - Orders

Fariyaddul Azam &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 March, 2011

Patna High Court – Orders
Fariyaddul Azam &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.10168 of 2010
                             FARIYADDUL AZAM & ORS
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 03/03/2011 Issue notice to respondent nos. 4 to 9 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.

Let this matter be listed after service of notice.

In the meantime, learned counsel for the Bihar

State Madarsa Education Board will also seek

instruction in the matter and file counter affidavit.

    AMIN/                         (Ajay Kumar Tripathi, J.)