High Court Patna High Court - Orders

Shyamdeo Sharma vs The State Of Bihar &Amp; Anr on 17 January, 2011

Patna High Court – Orders
Shyamdeo Sharma vs The State Of Bihar &Amp; Anr on 17 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.19607 of 2010
                                 SHYAMDEO SHARMA
                                      Versus
                             THE STATE OF BIHAR & ANR
                                   -----------

04 17-01-2011 The present case was adjourned on 13.12.2010 on

the prayer of learned counsel appearing on behalf of Respondent

nos. 2 to 5 for filing counter affidavit. Thereafter on 12.1.2011

and 13.1.2011 none appeared on behalf of Respondent nos. 2 to

5. Today again, none has appeared on behalf of Respondent nos.

2 to 5.

Issue notice to Respondent nos.2 to 5 to show cause

as to why this application be not allowed and the matter be

disposed of at the stage of admission itself, for which requisites

etc. must be filed by ordinary process as well as by registered

cover with A/D within a period of ten days , failing which this

application shall stand rejected without further reference to a

Bench.

List this case either after service of notice to

Respondent nos.2 to 5 or on appearance of Respondent nos. 2 to

5, whichever is earlier.

NKS/-                                           ( Rakesh Kumar, J.)