IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13737 of 2011
Shankar Ram
Versus
The State Of Bihar & Ors
-----------
2 12.09.2011 Heard learned counsel for the petitioner and
the State.
Issue notice to the Respondent Nos. 6 to 9
under ordinary process as well as registered cover with
A/D to show cause as to why this writ application be not
admitted for hearing or disposed of at the stage of
admission itself, for which requisites etc. must be filed
within two weeks, failing which this writ application as
against the concerned respondents shall stand rejected
without further reference to a Bench.
Put up this case either after service of notice
upon the concerned respondents or their appearance,
whichever is earlier, within top ten cases under the same
heading.
Sanjay-II ( Dr. Ravi Ranjan, J.)