IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10147 of 2010
NEERAJ KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 03/03/2011 Let Md. Ahrar Alam be impleaded as party
respondent to this writ application, as prayed for.
Issue notice to the newly impleaded respondent
as well as respondent no. 7 both under registered post
with A/D as well as under ordinary mode for which
necessary requisites must be filed within one week,
failing which this writ application shall stand dismissed
as against them without further reference to the Bench.
Let this matter be listed after service of notice.
In the meantime, learned counsel for the State
may also seek instruction in the matter and file counter
affidavit.
AMIN/ (Ajay Kumar Tripathi, J.)