Patna High Court – Orders
Ranjeet Kumar Prasad vs The State Of Bihar &Amp; Ors on 10 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3308 of 2010
RANJEET KUMAR PRASAD
Versus
THE STATE OF BIHAR & ORS
-----------
2 10.12.2010 Issue notice to respondent no.10 both by registered
post with A/D as well as ordinary process for which requisites etc.
must be filed within one week, failing which this application as
against him shall stand rejected without further reference to a
Bench.
List this case after receipt of the service report.
In the meantime the respondents may seeks
instruction and file counter affidavit.
RPS (Ajay Kumar Tripathi,J.)