IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19565 of 2010
Sujata Kumari
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.15073 of 2011
Rinku Kumari
Versus
The State Of Bihar & Ors
———————————-
5. 3.11.2011 Issue notice to respondent No. 8 and 9 in CWJC
No. 15073/2011. Requisites both under ordinary process and
registered cover with A.D. must be filed within one week
failing which the writ petition, as against them shall stand
rejected without further reference to a Bench.
Mr. Rajiv Kumar Singh, Advocate on record in
the earlier case submits that he would be filing Vakalatnama
on behalf of respondent no. 10 who is the petitioner in the
other case within two weeks from today.
Put up among top ten cases on 15th December,
2011.
S.Pandey (Ramesh Kumar Datta, J.)