High Court Patna High Court - Orders

Kuldip Sharma &Amp; Ors vs The State Of Bihar &Amp; Ors on 24 January, 2011

Patna High Court – Orders
Kuldip Sharma &Amp; Ors vs The State Of Bihar &Amp; Ors on 24 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.1410 of 2011
                                KULDIP SHARMA & ORS
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

2 24.01.2011 Both sides present.

Let notice in the admission matter be issued to

respondent Nos. 4 to 6 both under registered cover with A/D and

ordinary process requisites etc for which must be filed within

seven days failing which the application as against the concerned

respondents shall stand rejected without further reference to a

Bench.

List this matter after service of notice to the private

respondents in usual course.

Counsel for the State shall, in the meanwhile, seek

instruction and file counter affidavit, if any.

Till appearance of the private respondents in the

present proceeding, operation of appellate order (Annexure-5)

shall remain stayed.

( Kishore K. Mandal, J. )
pkj