IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.929 of 2011
===================
RAMAYAN THAKUR – Petitioner/s(s)
Versus
THE ZILA PARISHAD, EAST CHAMPARAN – Respondent/s(s)
2/ 11.07.2011 Issue notice to respondent nos. 1 to 5 under ordinary
process, for which Talbana etc. must be filed within 10 days,
failing which this application shall stand rejected against the
concerned respondents without further reference to a Bench.
Put up this case after receipt of service of notice.
(Samarendra Pratap Singh, J.)
Uday/