High Court Patna High Court - Orders

Ram Prasad Mandal &Amp; Anr vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Ram Prasad Mandal &Amp; Anr vs The State Of Bihar &Amp; Ors on 18 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.4089 of 2005
                             RAM PRASAD MANDAL & ANR
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

05 18.01.2011 Both sides present.

Learned counsel for the petitioners, looking at the

marginal note(s), prays for and is granted 10 days time to take

steps for fresh service of notice on respondent nos. 6 to 10

under ordinary process for which requisites etc. must be filed

within the aforesaid time, failing which this application as

against the concerned respondents shall stand rejected without

further reference to a Bench.

Sym                                                ( Kishore K. Mandal, J.)