IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.11437 of 2011
Ful Chand Singh & Anr
Versus
The State Of Bihar & Ors
----------------------------------
2 24.08.2011 Heard learned counsel for the petitioners and
the State.
Issue notice to Respondent No. 7 under
ordinary process as well as registered cover with A/D
to show cause as to why this writ application be not
admitted for hearing or disposed of at the stage of
admission itself, for which requisites etc. must be filed
within one week, failing which this writ application as
against the concerned respondent shall stand rejected
without further reference to a Bench.
Put up this case after service of notice upon
the concerned respondent.
In the meantime, learned counsel for the Sate
may also seek instruction and file counter affidavit.
Sanjay-II ( Dr. Ravi Ranjan, J.)