High Court Patna High Court - Orders

Amulya Kumar &Amp; Ors vs State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Amulya Kumar &Amp; Ors vs State Of Bihar &Amp; Ors on 1 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   C. REV. No.134 of 2007
                                  AMULYA KUMAR & ORS
                                             Versus
                                  STATE OF BIHAR & ORS
                                           -----------

03/ 01.10.2010 Heard learned counsel for the petitioners as well as

learned counsel for the State of Bihar and its authorities (respondent

nos.1 to 4).

Learned counsel for the respondent authorities prays for

four weeks time for seeking instructions and filing reply/counter

affidavit. Let him do so.

Issue notice to respondent nos.5, 6 and 7 under ordinary

process as well as under registered cover with A/D for which Talbana,

requisites etc. must be filed by the petitioners within one week, failing

which this review petition as against them shall stand dismissed

without further reference to a Bench.

Let this case be listed under the same heading

immediately after receipt of service report.

       Harish                                           (S.N. Hussain, J.)