High Court Patna High Court - Orders

Manzar Hussian & Anr vs Md.Abbas & Ors on 6 September, 2011

Patna High Court – Orders
Manzar Hussian & Anr vs Md.Abbas & Ors on 6 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.11578 of 2011
                                 Manzar Hussian & Anr
                                          Versus
                                   Md.Abbas & Ors
                                            ...

3 06.09.2011 Heard learned counsel for the petitioners.

Issue notice to respondent nos. 1 to 6 to show-

cause as to why this writ application be not admitted for

hearing or, if possible, disposed of at the stage of

admission itself under ordinary process as well as

registered cover with acknowledgement due on requisites

etc. being filed within two weeks, failing which, this writ

application shall stand rejected as against them without

further reference to a Bench.

     SC                              ( Dr. Ravi Ranjan, J.)