IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.12744 of 2010
====================================================
RAMCHANDRA RAI
Versus
THE STATE OF BIHAR & ORS
====================================================
Appearance :
For the Petitioner: Mrs. M.Chatterjee, Advocate
For the Respondent: Mr. Alok Ranjan, A.C. to G.P.-9
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 6.9.2010. Learned Government Advocate Mr. Alok
Ranjan has appeared for the respondent authorities. He
states that as yet no instructions have been received by
the learned Advocate.
Let notice be issued to respondent no.4, to be
made returnable on 27th September 2010. Respondent
No.4 will respond to the notice forthwith. Notice be
served through Court process. Requisites will be filed
within one week from today.
Stand over to 27th September 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-