Patna High Court – Orders
The Union Of India & Ors vs Sadanand Singh & Ors on 18 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10419 of 2009
The Union of India & Ors
Versus
Sadanand Singh & Ors
----------------------------------
4 18-08-2011 Service of notice upon respondent nos. 3 and
6 are accepted as valid.
Let steps be taken for fresh notice upon
respondent nos. 2, 4, 5 and 7 by ordinary process as
well as by registered cover with A/D for which
requisites etc. must be filed within ten days, failing
which this writ petition as against them shall stand
dismissed without further reference to a Bench.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
BKS/-