IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4392 of 2011
Jagdish Paswan
Versus
The State Of Bihar & Ors
-----------
06 18.10.2011 Learned counsel for the petitioner seeks liberty of
this Court to correct the typographical error in the cause title with
regard to Respondent no.8 during the course of day. Permission is
granted.
Learned counsel appearing on behalf of Respondent
nos. 9 and 10 takes notice and undertakes to file Vakalatnama.
Issue fresh notice to Respondent no.8 with the
correct address both by Registered cover with A.D. as also by
ordinary process, for which requisites etc., must be filed within
three weeks from today, failing which the writ petition shall stand
rejected as against the concerned respondent.
Chandran (T.Meena Kumari, J.)
(Vikash Jain, J.)