Patna High Court – Orders
Rupa Devi vs State Of Bihar &Amp; Ors on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.429 of 2010
RUPA DEVI
Versus
STATE OF BIHAR & ORS.
-----------
5. 15.3.2011 This application will be heard.
Issue notice to the privates respondents under both the
processes–ordinary as well as by post under registered cover–for
which requisites etc. must be filed within three weeks, failing which
this application, as against them, shall stand rejected without further
reference to a Bench.
PNM (Shailesh Kumar Sinha, J.)