IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4942 of 2011
Indra Deo Choudhary
Versus
The Administrator, B.S.R.T.Corporation & Ors.
-----------
03 08.07.2011 Mr. Jha, learned counsel for the petitioner is present.
Nobody appears on behalf of the respondent corporation.
Let notice in the admission matter be issued to respondent
no.1 through ordinary process as well as registered cover with A/D for
which requisites etc. must be filed within a period of 07 days, failing
which this application as against the concerned respondent shall stand
rejected without further reference to a Bench.
Post this case as the last ‘0’ item after service of notice.
( Kishore K. Mandal, J. )
Sym