IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6974 of 2011
ANJIL KUMAR,ADVOCATE
Versus
THE STATE OF BIHAR & ORS
-----------
2 22.04.2011 Heard learned counsel for the petitioner and the
State.
Issue notice to respondent nos. 4 and 5 to show-
cause as to why this writ application be not admitted for
hearing, or, if possible, disposed of at the stage of admission
itself under ordinary process as well as registered cover with
acknowledgement due on requisites etc. being filed within
two weeks, failing which, this writ application shall stand
rejected as against them without further reference to a
Bench.
In the meantime, the State may also seek
instruction and, if required, file counter affidavit.
Put up this matter under the same heading within
top 20 cases after service of notice upon the aforesaid
respondents.
SC (Dr. Ravi Ranjan, J.)