High Court Patna High Court - Orders

Dashrath Singh @ Dashrath Pd.S vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Dashrath Singh @ Dashrath Pd.S vs The State Of Bihar &Amp; Ors on 7 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.16532 of 2009
               DASHRATH SINGH @ DASHRATH PRASAD SINGH
                                 Versus
                        THE STATE OF BIHAR & ORS
                                   with
                          CWJC No.16551 of 2009
               DASHRATH SINGH @ DASHRATH PRASAD SINGH
                                 Versus
                        THE STATE OF BIHAR & ORS
                                -----------

02. 07.12.2010 Issue notice in both the writ applications to

respondent nos. 4-7 under ordinary process as well as

registered cover with A.D. for which requisites etc. must be

filed within one week, failing which the application shall

stands rejected without further reference to a Bench.

No notices need be issued to respondent no.8 in

both the applications as they have already entered

appearance and they are represented through their

counsels.

List this matter after receipt of the same.

         P.K                                           ( Navin Sinha, J.)