IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9809 of 1995
LAXMI PRASAD MANDAL & ANR
Versus
STATE OF BIHAR & ORS
-----------
9 14.01.2011. It appears that notice has validly been served on
respondent nos. 9,12,13 & 14 and as such the same is accepted. As
per office notices, respondent nos. 10 and 11 are reported to have
died.
The appellant will take steps for substitution of heirs of
respondent nos. 10 & 11 within a period of one month from today,
failing which the writ petition as against them shall stand dismissed
without further reference to the bench.
(S.K.Katriar,J).
Shashi (S.P.Singh,J).