High Court Patna High Court - Orders

Sudhir Kumar Ojha vs The State Of Bihar &Amp; Ors on 20 January, 2011

Patna High Court – Orders
Sudhir Kumar Ojha vs The State Of Bihar &Amp; Ors on 20 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.1294 of 2011
                               SUDHIR KUMAR OJHA
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2 20.01.2011 Mr. Raghib Ahsan, Assistant Solicitor General of

India, appears on behalf of the Union of India, respondent

no. 5. He raises a serious grievance that although his seal

has been purportedly used to show a receipt of copy of the

writ petition by him but the seal affixed is largely different

from the seal which is used by him and no copy has been

received either by his office or by him.

Learned counsel for the petitioner agrees to serve

another copy of the writ petition on Mr. Raghib Ahsan,

learned Assistant Solicitor General of India, in course of the

day.

Let that be done. If no copy is served on Mr.

Raghib Ahsan in course of the day, this writ petition shall

stand rejected without further reference to a Bench.

Now we have no difficulty in taking up this

matter tomorrow or later day, but considering the

seriousness of the allegation we would like the learned

counsel for the petitioner to make submission on the next
2

day after talking to his clerk as to how the notice was served

and upon whom and who affixed the seal of Mr. Raghib

Ahsan on the notice but without any signature.

It appears that the fact that no signature is

available against the name of Mr. Raghib Ahsan appears to

have escaped of attention of the Stamp Reporter. The Stamp

Reporter should be careful in future in such matters.

Put up this case tomorrow under the same

heading.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
SC