IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7111 of 2010
SYED MASROOQUE ALAM
Versus
THE STATE OF BIHAR & ORS
-----------
05/ 13.07.2010 Heard learned counsel for the petitioner and learned
counsel for the State and its authorities-respondent nos. 1 to 3.
It transpires that respondent no.4 is necessary to be
heard for proper disposal in this writ petition.
Issue notice to respondent no.4 by registered post for
which requisites etc. must be filed by the petitioner within one
week failing which this writ petition as against her shall stand
dismissed without further reference to the Bench.
Put up this case under the heading ‘Admission’
immediately after receipt of the service report.
(S. N. Hussain, J.)
Sunil