High Court Patna High Court - Orders

Mahesh Prasad Thakur vs The State Of Bihar & Ors on 18 August, 2011

Patna High Court – Orders
Mahesh Prasad Thakur vs The State Of Bihar & Ors on 18 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.8668 of 2011
                                     Mahesh Prasad Thakur
                                                Versus
                                    The State Of Bihar & Ors
                                              -----------

2/ 18.08.2011 Issue notice to respondent no.4 under ordinary

process, for which Talbana etc. must be filed within one week,

failing which this application shall stand rejected against the

concerned respondent without further reference to a Bench.

Put up this case after receipt of service of notice.

The time in the meanwhile may be utilized by the

State to file counter affidavit.

(Samarendra Pratap Singh, J.)
Uday/