High Court Patna High Court - Orders

Md.Ijhar Alam & Ors vs The State Of Bihar & Ors on 4 November, 2011

Patna High Court – Orders
Md.Ijhar Alam & Ors vs The State Of Bihar & Ors on 4 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.3149 of 2011
                                  Md.Ijhar Alam & Ors
                                           Versus
                              The State Of Bihar & Ors
                              ----------------------------------

4. 4.11.2011 It is stated by learned counsel for the

petitioners that the order was to issue notice to respondent

Nos. 10 to 20 only which he has complied within the time

granted. The said statement does not appear to be correct,

as respondent No.9, being the Pramukh of the Panchayat

Samiti, has to be noticed and was rightly issued notice by

the order dated 15.10.2011. The inadvertence is on the

part of the petitioners’ counsel.

However, in view of the statement of learned

counsel for the petitioners that the requisites, etc. have

been filed with respect to other eleven respondents within

time, the time for filing the requisites, etc. with respect to

respondent No.9 is extended till 8.11.2011. The order

dated 15.10.2011 is modified to the said extent.

VPS                                          ( Ramesh Kumar Datta, J.)