IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14553 of 2011
Shiv Narayan Thakur & Ors
Versus
The State Of Bihar & Ors
----------------------------------
2 19.09.2011 Heard learned counsel for the petitioners
and the State.
Issue notice to the respondent nos. 6 to 11
under ordinary process to show cause as to why this
application be not admitted for hearing or disposed of
at the stage of admission itself for which talbana etc.
must be filed within two weeks, failing which this
application shall stand rejected against them without
further reference to a Bench.
(Dr. Ravi Ranjan, J.)
Spd/-