Patna High Court – Orders
Sangita Bharti vs The State Of Bihar &Amp; Ors on 4 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8925 of 2010
SANGITA BHARTI
Versus
THE STATE OF BIHAR & ORS
-----------
2 4.2.2011 Issue notice to respondent nos. 7,8 and 9 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 them shall stand rejected without further
reference to a Bench.
List this case after service of notice.
Learned counsel for the State will also seek
instruction in the meantime and file appropriate counter affidavit.
RPS (Ajay Kumar Tripathi,J.)