High Court Patna High Court - Orders

Dhrambir Prasad vs State Of Bihar &Amp; Anr on 26 November, 2010

Patna High Court – Orders
Dhrambir Prasad vs State Of Bihar &Amp; Anr on 26 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.7278 of 2010
                               DHRAMBIR PRASAD
                                        Versus
                             STATE OF BIHAR & ANR
                                      -----------

2/ 26.11.2010 It has been submitted that the petitioner was a Clerk in

the office of the Circle Officer and had no role to play in the

mutation of the land, in question, since he was not even posted there

at that time.

Issue notice to the opposite party no.2 to show cause as to

why this application be not admitted and disposed of, if possible, at

the admission stage itself.

Requisites under registered cover with A.D. as also under

ordinary process must be filed within ten days, failing which, this

application, as against him, shall stand rejected without further

reference to the Bench.

Rule is made returnable within three months.

     JA/-                                                    (Anjana Prakash, J.)