IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8101 of 2004
PARICHCHAN SINGH @ RAM PARICHC
Versus
THE STATE OF BIHAR & ORS
-----------
4/ 04-04-2011 Issue notice to respondent no.4 by ordinary
process as also by registered post with A/D, to show cause
as to why the relief prayed for in the present petition be not
granted to the petitioner. Requisite etc. for issuance of
notices by both the processes shall be filed within one
week, failing which this writ petition shall stand rejected,
as against him, without further reference to a Bench.
It is stated by learned counsel appearing on
behalf of the petitioner that I.A. No. 5354 of 2009 has been
filed by the petitioner for interim protection.
Office may trace out the aforesaid I.A. and steps
may be taken for its listing under the proper heading.
( Birendra Prasad Verma, J.)
BTiwary/